Gujarat High Court Case Information System
Print
SCR.A/1069/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CRIMINAL APPLICATION No. 1069 of 2011
=========================================================
YUSUF
MOHAMMAD PUNJANI - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance
:
MR
ASHISH M DAGLI for
Applicant(s) : 1,
MR LR PUJARI, ADDL.PUBLIC PROSECUTOR for
Respondent(s) : 1,
None for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE MD SHAH
Date
: 03/05/2011
ORAL
ORDER
Heard
learned advocate Mr.Ashish Dagli for the petitioner and learned APP
Mr.L.R.Pujari for the State.
The
learned District & Sessions Judge, Porbandar is hereby directed
to decide and dispose of Criminal Revision Application No.23 of 2011,
as early as possible, preferably on or before 20.5.2011, and in
accordance with law and on its own merits. In view of the same,
learned advocate for the petitioner does not press this application.
In
view of the above, the application is accordingly disposed of. Office
is directed to send copy of this order to the concerned Sessions
Court forthwith. Direct service is permitted.
(M
D SHAH, J.)
syed/
Top