Gujarat High Court High Court

Adi vs State on 8 July, 2011

Gujarat High Court
Adi vs State on 8 July, 2011
Author: Ks Jhaveri,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

FA/1322/1997	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

FIRST
APPEAL No. 1322 of 1997
 

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

 

ADI
D/O BAHECHAR BHALU & HEIR OF DECD. SHAKRAJI GANDAJI -
Appellant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Defendant(s)
 

=========================================================
 
Appearance
: 
MR
AC GANDHI for
Appellant(s) : 1, 
GOVERNMENT PLEADER for Defendant(s) : 1, 
NOTICE
SERVED for Defendant(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

				Date
: 08/07/2011 

 

 
				ORAL
ORDER

On
18th April, 2011, this Court (Coram:- J.C. Upadhyaya,J.)
has passed following order:-

“Mr.AC Gandhi,
ld.advocate for the appellant states that the appellant has expired
and it will take some time to bring on record the heirs and legal
representatives of the appellant. S.O to 12.05.2011.”

2. In spite of earlier
order, even today no application is moved to bring on record the
legal heirs of appellant. Therefore, the appeal abated.

(K.S.JHAVERI,J.)

pawan

   

Top