Gujarat High Court High Court

Kantilal vs Unknown on 16 July, 2010

Gujarat High Court
Kantilal vs Unknown on 16 July, 2010
Author: Rajesh H.Shukla,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.A/81/1997	 2/ 2	JUDGMENT 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
APPEAL No. 81 of 1997
 

 
 
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 ?
		
	

 

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


 

KANTILAL
VALJI PANDYA - Appellant(s)
 

Versus
 

STATE
OF GUJARAT - Opponent(s)
 

=======================================================
Appearance : 
MR JOSHI for M/S
THAKKAR ASSOC. for Appellant(s) : 1, 
MR LR POOJARI APP for
Opponent(s) :
1, 
======================================================= 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAJESH H.SHUKLA
		
	

 

 
 


 

Date
: 16/07/2010
 

ORAL
JUDGMENT

Learned
counsel, Mr.Joshi for the appellant-accused has placed on record the
death certificate of the appellant-accused stating that as the
appellant-accused has expired, present appeal would stand abated.

In
view of the above, present appeal
stands disposed of as abated.

(RAJESH
H.SHUKLA, J.)

/patil

   

Top