Gujarat High Court
Virabhai vs State on 26 May, 2010
Gujarat High Court Case Information System
Print
CR.MA/14163/2009 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 14163 of 2009
=========================================================
VIRABHAI
@ VIRAMBHAI @ VIRJIBHAI GORDHANBHAIDABHI DABHI - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================================
Appearance
:
MR
GIRISH D CHAVDA for
Applicant(s) : 1,
MR MAULIK NANAVATI, APP for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE MD SHAH
Date
: 26/05/2010
ORAL
ORDER
On
instructions, it is submitted by learned APP, Mr.Maulik Nanavati,
that the trial has already commenced wherein the complainant has
been examined yesterday, examination of two panch witnesses will be
over today and the trial will be completed in near future.
In
view of the above, this application is rejected. Notice is
discharged. The Trial Court is directed to complete the trial of the
case as per the earlier directions given by this Court as the
accused is in jail since last more than two years.
Copy
of this order be given to learned APP.
(M.D.SHAH,J.)
radhan
Top