Gujarat High Court High Court

Savjibhai vs State on 19 January, 2011

Gujarat High Court
Savjibhai vs State on 19 January, 2011
Author: Anant S. Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/4126/2006	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 4126 of 2006
 

 
 
=========================================================

 

SAVJIBHAI
@ SAUDAS LAXMANBHAI SAGAR - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
PR NANAVATI for
Applicant(s) : 1, 
MR MUKESH PATEL ADDTIONAL PUBLIC PROSECUTOR for
Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE A.S.DAVE
		
	

 

 
 


 

Date
: 21/07/2006 

 

 
 
				ORAL
ORDER

Shri
P.R. Nanavati, learned advocate for the petitioner seeks permission
to withdraw this application.

In
case of request made to the concerned Court about expeditious hearing
of the case by the accused, the concerned Court may consider, keeping
in mind the nature of the exigencies explained in the application and
pass appropriate order.

The
petition stands disposed of as withdrawn.

(ANANT
S. DAVE, J.)

ynvyas

   

Top