Gujarat High Court High Court

Rajan vs Ashwinkumar on 1 July, 2011

Gujarat High Court
Rajan vs Ashwinkumar on 1 July, 2011
Author: Sonia Gokani,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.RA/639/2007	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

 


 

CRIMINAL
REVISION APPLICATION No. 639 of 2007
 

 


 

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

 

RAJAN
AMBALAL GAJJAR - Applicant(s)
 

Versus
 

ASHWINKUMAR
HIMMATLAL DESAI & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
HARDIK K RAVAL for M/s. HL PATEL ADVOCATES
for
Applicant 
MR YATIN SONI for Respondent(s) : 1, 
MR JASWANT K
SHAH APP for Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

 HONOURABLE
			MS JUSTICE SONIA GOKANI 22nd April 2011
		
	

 

 ORAL
ORDER

Learned advocate Mr. Rawal for H.L Patel
Associates has produced Death Certificate of the original-accused and
the present petitioner-Shri Rajan Ambalal Gajjar, who has passed
away, as per the Certificate on 23rd September 2010.

This
Criminal Revision Application has been preferred against the judgment
and order dated 18th August 2007 passed by the learned
Addl. District Judge & Presiding Officer, 3rd FTC.,
Nadiad in Criminal Appeal No. 92 of 2005 confirming the judgment and
order dated 30th November 2005 passed by the JMFC, Nadiad
in Criminal Case No 6750 of 2001.

As
the original accused-present applicant has passed away, this Revision
Application has become infructuous. Accordingly, this Criminal
Revision Application stands dismissed as infructuous.

{Ms.

Sonia Gokani, J.}

Prakash*

   

Top