Gujarat High Court
Anilbhai vs Unknown on 29 January, 2010
Gujarat High Court Case Information System
Print
CR.A/839/2007 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
APPEAL No. 839 of 2007
=========================================================
ANILBHAI
REVABHAI NADIYA - Appellant(s)
Versus
STATE
OF GUJARAT - Opponent(s)
=========================================================
Appearance
:
MR
BK OZA for
Appellant(s) : 1,
MR MAULIK NANAVATI APP for Opponent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE A.L.DAVE
and
HONOURABLE
MS.JUSTICE H.N.DEVANI
Date
: 29/01/2010
ORAL ORDER
(Per
: HONOURABLE MR.JUSTICE A.L.DAVE)
The
appellant was reported absconding. Thereafter it has now been
reported that he expired on 9.12.2008. A zerox copy of the death
certificate is produced on record by learned APP. His legal heirs and
representatives have not approached this Court nor the learned
advocate for the appellant for pursuing the appeal. In this set of
circumstances, this appeal stands abated and is disposed of
accordingly.
(A.L.
DAVE, J.)
(HARSHA
DEVANI, J.)
zgs/-
Top