Gujarat High Court
====================================== vs Mr on 18 April, 2011
Gujarat High Court Case Information System
Print
CR.RA/670/2006 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
REVISION APPLICATION No. 670 of 2006
======================================
MOIZBHAI
ABDULBHAI KATHIRIYA
Versus
STATE
OF GUJARAT
======================================
Appearance
:
MR MA KHARADI for Applicant.
MR
KARTIK PANDYA, APP for
Respondent.
======================================
CORAM
:
HONOURABLE
MR.JUSTICE D.H.WAGHELA
Date
: 18/04/2011
ORAL
ORDER
Learned
counsel, Mr.M.A.Kharadi, stated on instructions that the petitioner
has passed away and requested to dispose of the revision application
on that basis. Learned APP having no objection, the petition is
disposed as not surviving on account of reported demise of the
petitioner. Rule is discharged and interim relief is vacated.
(D.H.Waghela,
J.)
*malek
Top