Gujarat High Court Case Information System
Print
CR.MA/10908/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 10908 of 2008
=========================================================
URMILABEN
CHANDUBHAI RATHOD - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================================
Appearance
:
MR
SP MAJMUDAR for
Applicant(s) : 1,MR
PP MAJMUDAR for
Applicant(s) : 1,
Mr
MR Mengdey, Addl.PUBLIC
PROSECUTOR for
Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE MD SHAH
Date
: 22/10/2008
ORAL
ORDER
It
is submitted by Mr Mengdey, learned APP that the committal order is
already passed by the learned JMFC court and the case is numbered as
Sessions Case and is pending before the Sessions court. Learned
Sessions Judge concerned is directed to dispose of the sessions case
pending against the present applicant accused along with the other
accused as early as possible, preferably within three months from the
date of receipt of this order.
In
view of the above, learned advocate for the petitioner seeks
permission to withdraw this application. Permission is granted.
Disposed of accordingly. Notice is discharged.
[M.D.
SHAH, J.]
msp
Top