Gujarat High Court High Court

Somaji vs Heard on 21 September, 2010

Gujarat High Court
Somaji vs Heard on 21 September, 2010
Author: Z.K.Saiyed,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.A/1024/2006	 1/ 2	JUDGMENT 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
APPEAL No. 1024 of 2006
 

 


 

For
Approval and Signature:  
 
HONOURABLE
MR.JUSTICE Z.K.SAIYED
 
 
=========================================
 
	  
	 
	  
		 
			 

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 ?
		
	

 

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


 

SOMAJI
DHANAJI THAKORE - Appellant(s)
 

Versus
 

STATE
OF GUJARAT - Opponent(s)
 

========================================= 
Appearance
: 
MS JAYSHREE
C BHATT for
Appellant(s) : 1, 
MR HH PARIKH, LD. ADDL. PUBLIC PROSECUTOR for
Opponent(s) : 1, 
=========================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE Z.K.SAIYED
		
	

 

Date
: 21/09/2010
 

ORAL
JUDGMENT

Heard
Ms.Jayshree Bhatt, learned counsel for the appellant and Mr.H.H.
Parikh, learned Additional Public Prosecutor for the
respondent-State.

Ms.Bhatt
has submitted that the appellant is already released from jail as he
has already undergone the sentence imposed upon him.

Mr.Parikh
has produced on record Jail Report, which shows that the appellant
has already been released from jail on 20th January 2010
as he has undergone the sentence imposed upon him.

In
view of aforesaid statement made by Ms.Bhatt, learned counsel for
the appellant and Jail Report produced by Mr.Parikh, learned
Additional Public Prosecutor, present appeal is disposed of as
having become infructuous. Record and Proceedings, if any, be sent
back to the concerned trial Court, forthwith.

(Z.

K. Saiyed, J)

Anup

   

Top