Gujarat High Court
State vs Meraman on 9 September, 2011
Gujarat High Court Case Information System
Print
CR.MA/4214/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 4214 of 2011
In
CRIMINAL
REVISION APPLICATION No. 121 of 2011
=========================================================
STATE
OF GUJARAT - Applicant(s)
Versus
MERAMAN
GOVA - Respondent(s)
=========================================================
Appearance
:
PUBLIC
PROSECUTOR for
Applicant(s) : 1,
UNSERVED-EXPIRED (R) for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE M.R. SHAH
Date
: 09/09/2011
ORAL
ORDER
As
it is reported that the respondent has expired and no steps are taken
to bring the heirs of the respondent on record, hence present
application is dismissed as having been abated. Rule is discharged.
[M.R.
SHAH, J.]
rafik
Top