Gujarat High Court High Court

Siraj vs State on 19 March, 2010

Gujarat High Court
Siraj vs State on 19 March, 2010
Author: Anant S. Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCR.A/486/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CRIMINAL APPLICATION No. 486 of 2010
 

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

SIRAJ
ISLAMBHAI SHAIKH - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

============================================= 
Appearance
: 
MR SIKANDER SAIYED for
Applicant(s) : 1,MRS MUMTAZ SAIYED for Applicant(s) : 1, 
MR KARTIK
PANDYA ADDL. PUBLIC PROSECUTOR for Respondent(s) : 1, 
None for
Respondent(s) : 2, 
=============================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	

 

 
 


 

Date
: 19/03/2010 

 

ORAL
ORDER

Learned
advocate for the applicant submits that applicant would like to
request and make an application to the concerned Magistrate for
expeditious hearing and dispose of the case pending before it.

As
and when such application is made by the applicant, same may be
considered in accordance with law.

In
view of the above, learned advocate for the applicant seeks
permission to withdraw this petition. Permission, as prayed for, is
granted. Petition stands disposed of.

Direct
service is permitted.

[ANANT
S. DAVE, J.]

//smita//

   

Top