Gujarat High Court Case Information System
Print
CR.MA/9628/2007 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 9628 of 2007
In
CRIMINAL
APPEAL No. 224 of 1997
=====================================================
STATE
OF GUJARAT - Applicant(s)
Versus
BHAGWANJIBHAI
GAGJIBHAI DONDA - Respondent(s)
=====================================================
Appearance :
Mr.K.C.Shah,learned
APP for Applicant(s) : 1,
None for
Respondent(s) :
1,
=====================================================
CORAM
:
HONOURABLE
MR.JUSTICE J.R.VORA
and
HON'BLE
SMT. JUSTICE ABHILASHA KUMARI
Date
: 13/09/2007
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE J.R.VORA)
Above
referred Criminal Appeal is preferred by the State against the
judgment and order delivered by Special Judge, Bhavnagar acquitting
the respondent accused Bhagvanjibhai Gagjibhai Donda in Special Case
No.1 of 1992 for the charges under the Prevention of Corruption Act,
1988.
By
filing this application now State declares that sole respondent in
Criminal Appeal No.224 of 1997 has expired on 23rd
March,2006. Alongwith the application necessary death certificate
obtained from Municipal Corporation, Surat is also placed on record.
It is prayed by the State that Criminal Appeal No.224 of 1997 now
stands abated.
In
view of above, this application is allowed and disposed of.
(J.R.Vora,J)
(Smt.Abhilasha Kumari,J)
arg
Top