Gujarat High Court Case Information System
Print
CR.MA/283/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 283 of 2010
=========================================================
VINODBHAI
LAGHARBHAI GOHIL - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================================
Appearance :
MR
NK MAJMUDAR for
Applicant(s) : 1,
MR HL JANI, APP for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE H.B.ANTANI
Date
: 02/03/2010
ORAL ORDER
Heard
the learned advocates of both the sides. Considering the fact that
the matter is already committed by the Sessions Court, Bhavnagar and
it is being numbered as Sessions Case No.2 of 2010, Mr NK Majmudar,
learned advocate for the applicant seeks permission to withdraw this
application.
Permission
as prayed for is granted. The application stands disposed of as
withdrawn. Rule is discharged.
However,
the Sessions Court is directed to dispose of Sessions Case No.2 of
2010 as early as possible and preferably within six months from the
date of receipt of this order. The liberty is reserved to the
applicant to move an appropriate application if the case is not
disposed of within the aforesaid period.
[H.B.
Antani, J.]
mrpandya
Top