Gujarat High Court
Vikas vs Unknown on 13 October, 2010
Gujarat High Court Case Information System
Print
CR.A/676/2007 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
APPEAL No. 676 of
2007
=========================================================
VIKAS,S/O.SARJEET
SHAHU - Appellant(s)
Versus
STATE
OF GUJARAT - Opponent(s)
=========================================================
Appearance
:
THROUGH
JAIL for
Appellant(s) : 1,MR HARSHAL M SHAH for Appellant(s) : 1,
MR. H.L.
JANI, LEARNED PUBLIC PROSECUTOR for Opponent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE Z.K.SAIYED
Date
: 13/10/2010
ORAL
ORDER
Today,
learned counsel for the appellant, Mr. Harshal M. Shah is present.
Heard learned counsel Mr. Shah and learned APP Mr. H.L. Jani. Mr.
Jani has produced the Jail Remarks and from the contents of the Jail
Remarks, learned counsel Mr. Shah fairly admitted that the present
appellant accused Vikas S/o Sarjeet Shahu is already released from
the jail, so in view of the jail remarks, Mr. Shah has contended that
this appeal is now become infructuous.
In
view of the above, nothing survives in the matter. The Appeal is
disposed of as having become infructuous.
(Z.K.
Saiyed, J.)
Safir*
Top