Gujarat High Court
Gujarat vs State on 22 June, 2011
Gujarat High Court Case Information System
Print
CR.RA/395/2007 2/ 2 JUDGMENT
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
REVISION APPLICATION No. 395 of 2007
For
Approval and Signature:
HONOURABLE
MR.JUSTICE S.R.BRAHMBHATT
=========================================================
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 ?
=========================================================
GUJARAT
STATE CIVIL SUPPLIES CORPORATION LIMITED,THROUGH - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance :
MR
KM PATEL for
Applicant(s) : 1,
PUBLIC PROSECUTOR for Respondent(s) :
1,
UNSERVED-EXPIRED (R) for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE S.R.BRAHMBHATT
Date
: 22/06/2011
ORAL
JUDGMENT
Heard
learned advocate Shri Jigar M. Patel for Mr. K.M Patel. Learned
advocate Shri Jigar M. Patel submitted that the Criminal Revision
Application is filed against the respondent no.2, essentially as
respondent no.2 was acquitted and as per the endorsement showing in
the board, as the respondent no.2 has passed away. This petition is
disposed of as having become infructuous. Orders accordingly. Rule is
discharged.
(S.R.BRAHMBHATT,
J.)
Pankaj
Top