Gujarat High Court High Court

Suraj vs State on 21 October, 2008

Gujarat High Court
Suraj vs State on 21 October, 2008
Author: Md Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/1316620/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 13166 of
2008 
=========================================================

 

SURAJ
RAJESH PARE - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
DIVYESH A JOSHI for
Applicant(s) : 1,MR RUSHABH R SHAH for Applicant(s) : 1, 
MR SP
HASURKAR ASST. PUBLIC PROSECUTOR for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE MD SHAH
		
	

 

Date
: 21/10/2008 

 

ORAL
ORDER

In
connection with the offence in question charge-sheet is filed.
Hence, if the trial shall not be completed by the concerned trial
Court within a period of SIX MONTHS from the date of receipt
of the order of this Court, then, it shall be open to the applicant
to apply afresh for bail.

In
view of the above direction, Mr. Joshi, learned Advocate for the
applicant seeks permission to withdraw this application.

Permission
as prayed for is granted. The application stands disposed of as
withdrawn.

(M.D.

Shah,J.)

Umesh/

   

Top