Gujarat High Court High Court

Yogeshbhai vs State on 28 January, 2010

Gujarat High Court
Yogeshbhai vs State on 28 January, 2010
Author: H.B.Antani,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/137/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 137 of 2010
 

 
 
=========================================================

 

YOGESHBHAI
SOMABHAI NAYAKA - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
BHAVIK J PANDYA for
Applicant(s) : 1, 
MS KRINA CALLA, ADDL.PUBLIC PROSECUTOR for
Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE H.B.ANTANI
		
	

 

 
 


 

Date
: 28/01/2010 

 

ORAL
ORDER

Learned
APP Ms. Krina Calla, representing the opponent State, at the outset,
submitted that the case is already committed to the Sessions Court
at Valsad and the Sessions Case is about to commence.

In
view of the aforesaid facts and circumstances, the trial court is
given direction to dispose of the Sessions Case as early possible,
preferably within six months from the date of receipt of writ from
this Court.

In
view of the above, 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stands disposed of as withdrawn.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.

[H.B.

ANTANI, J.]

pirzada/-

   

Top