Gujarat High Court Case Information System
Print
CR.MA/9736/2007 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 9736 of 2007
In
CRIMINAL
APPEAL No. 2334 of 2006
=========================================================
SUNDARSING
BHADARSING RAJPUT - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================================
Appearance
:
MR
RAJESH M AGRAWAL for
Applicant(s) : 1,
MR PD BHATE, LD.APP for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE C.K.BUCH
Date
: 04/10/2007
ORAL
ORDER
Heard
Shri R.M Agrawal, learned counsel appearing for the applicant.
After
some deliberations, Shri R.M. Agrwal requests that the applicant may
be permitted to withdraw this application at this stage with a
liberty to approach this Court after a reasonable period of time.
Shri Agrawal has also requested this Court that the hearing of the
appeal filed by the present applicant may be ordered to be
expedited.
The
aforesaid requests are accepted. The present application is hereby
disposed of as withdrawn with a liberty to approach this Court after
a reasonable period of time i.e. one year from today. If such an
application for bail is preferred afresh, the same shall be heard on
its own merits without prejudiced by the present order of
withdrawal.
The
hearing of the appeal is also ordered to be expedited and the appeal
be listed for final hearing on 20th November 2007.
Shri
P.D. Bhate, learned Additional Public Prosecutor, has nothing to add
in view of the same.
(C.K.
Buch, J)
Aakar
Top