Gujarat High Court Case Information System
Print
CR.A/1221/2006 2/ 2 JUDGMENT
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
APPEAL No. 1221 of 2006
For
Approval and Signature:
HONOURABLE
MR.JUSTICE RAJESH H.SHUKLA :
=======================================================
1
Whether
Reporters of Local Papers may be allowed to see the judgment ?
2
To
be referred to the Reporter or not ?
3
Whether
their Lordships wish to see the fair copy of the judgment ?
4
Whether
this case involves a substantial question of law as to the
interpretation of the constitution of India, 1950 or any order
made thereunder ?
5
Whether
it is to be circulated to the civil judge ?
=======================================================
CHHAGANBHAI
NEMABHAI HARIJAN - Appellant(s)
Versus
STATE
OF GUJARAT - Opponent(s)
=======================================================
Appearance :
MR
PR NANAVATI for Appellant(s) : 1, MR BS KHATANA for
Appellant(s) : 1,
MR LR POOJARI APP for Opponent(s) :
1,
=======================================================
CORAM
:
HONOURABLE
MR.JUSTICE RAJESH H.SHUKLA
Date
: 06/08/2010
ORAL
JUDGMENT
The
present Criminal Appeal has been filed by the appellant-original
accused challenging impugned Judgment & Order rendered in
Sessions Case No.98/2005 passed by the Learned Additional Sessions
Judge, 2nd Fast Track Court, Deesa @ Banaskantha dated
28.04.2006 recording the conviction of the appellant-accused for the
offence under Sections 307 and 504 of the Indian Penal Code imposing
sentence as stated in the impugned judgment.
However,
as it transpires from the jail remarksheet, the appellant-accused has
been released from the jail on 01.05.2010 pursuant to the Government
Notification/Resolution dated 29.04.2010 issued for the grant of
remission in Golden Jubilee celebration.
In
view of the above, the present appeal has become infructuous and
stands disposed of as having become infructuous.
(RAJESH
H.SHUKLA, J.)
/patil
Top