Gujarat High Court Case Information System
Print
CR.MA/10480/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 10480 of 2010
=======================================================
USMAN
GANI ALIAS NAWAB ABDUL GAFFAR - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=======================================================
Appearance :
MR YS LAKHANI,
SR.ADV. with MR PS GONDALIYA for M/S S G
ASSOCIATES for Applicant(s) : 1,
MR SJ SHUKLA APP for
Respondent(s) :
1,
=======================================================
CORAM
:
HONOURABLE
MR.JUSTICE RAJESH H.SHUKLA
Date
: 24/09/2010
ORAL
ORDER
The
present application has been filed by the applicant-accused under
Section 439 of Criminal Procedure Code for regular bail after filing
of the chargesheet.
The
applicant-accused is charged with having committed offences
under Sections 153(1), 143(A), 153(C), 153(D), 201 and 120(B) of the
Indian Penal Code, under Sections 4 and 6 of the Explosives
Substance Act, under Section 25(1)(A)(B) of the Arms Act and under
Section 135 of the Bombay Police Act, for which, FIR being
I-C.R.No.126/2009 has been lodged at Vadodara Police Station.
After
arguing for some time, learned senior counsel, Mr.Y.S. Lakhani for
the applicant seeks permission to withdraw this application with a
request to expedite the trial in view of the statement made by the
learned A.P.P., Mr.Shukla that the trial has commenced and six
witnesses have already been examined. Permission, as prayed for, is
granted. This application stands disposed of as withdrawn. Rule is
discharged.
The
Court below is directed to complete the trial as expeditious as
possible.
(RAJESH
H.SHUKLA, J.)
/patil
Top