Gujarat High Court Case Information System
Print
CR.MA/6682/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 6682 of 2008
=========================================================
VISHAL
JAYPRAKASHBHAI JOSHI - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================================
Appearance
:
MR
RC JANI FOR MRSS TR JANI for
Applicant(s) : 1,
PUBLIC PROSECUTOR for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE M.R. SHAH
Date
: 02/07/2008
ORAL
ORDER
Rule.
Mr.Dipen Desai, learned Additional Public Prosecutor waives the
service of notice of rule on behalf of the respondent State.
As
this court is not inclined to consider the application positively,
Mr.RC Jani, learned advocate appearing on behalf of the applicant
seeks permission to withdraw the present petition, however, has
requested for early disposal of the trial.
The
prayer of Mr.Jani for early disposal is reasonable, which can be
considered. In the facts and circumstances of the case, the trial
court is directed to conclude the trial as early as possible but not
later than 12 months from the date of receipt of writ of this order,
subject to cooperation by all the concerned.
With
the aforesaid direction, the application is dismissed as withdrawn.
[M.R.
SHAH, J.]
rafik
Top