Gujarat High Court High Court

Mohanbhai vs Unknown on 21 January, 2011

Gujarat High Court
Mohanbhai vs Unknown on 21 January, 2011
Author: Z.K.Saiyed,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.A/1007/1998	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
APPEAL No. 1007 of 1998
 

With


 

CRIMINAL
MISC.APPLICATION No. 5290 of 1998
 

In
CRIMINAL APPEAL No. 1007 of 1998
 

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

 

MOHANBHAI
LAXMANBHAI BHOI - Appellant(s)
 

Versus
 

STATE
OF GUJARAT - Opponent(s)
 

=========================================================
 
Appearance
: 
MR
SANJAY M DOSHI for
Appellant(s) : 1, 
MR HL JANI, APP for Opponent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE Z.K.SAIYED
		
	

 

 
 


 

Date
: 21/01/2011 

 

 
 
ORAL
ORDER

From
the record it appears that this Appeal has already been disposed of
by this Court (Coram : C.K.Buch,J., as His Lordship then was) by
Judgment and order dated 10.9.1999. However, through over-sight the
same is not shown as disposed off in the computer and wrongly listed
on Board for final hearing. In view of above, this Appeal is disposed
off. Bailable warranted issued by this Court against the appellant
vide order dated 24.12.2010 stands cancelled.

In
view of above order, Criminal Miscellaneous Application No. 5290 of
1998 will not survive and accordingly the same is also disposed of.

(Z.K.SAIYED,
J.)

sas

   

Top