Gujarat High Court
Lalsing vs Unknown on 23 February, 2011
Gujarat High Court Case Information System
Print
CR.A/2375/2005 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
APPEAL No. 2375 of 2005
=========================================
LALSING
KALJIBHAI NAYAK - Appellant(s)
Versus
STATE
OF GUJARAT - Opponent(s)
=========================================
Appearance :
MS
SADHANA SAGAR for
Appellant(s) : 1,
PUBLIC PROSECUTOR for Opponent(s) :
1,
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE A.L.DAVE
and
HONOURABLE
MR.JUSTICE R.M.CHHAYA
Date
: 23/02/2011
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE A.L.DAVE)
It
is reported by jail authority that appellant Lalsing Kaljibhai has
expired on 10.05.2007. Up till now no one has approached the learned
advocate for appellant or this court to pursue the appeal as a legal
representative of the deceased. Under the circumstances, the appeal
stands abated. Disposed of accordingly.
[A.L.DAVE,
J.]
[R.M.CHHAYA,
J.]
JYOTI
Top