Gujarat High Court Case Information System
Print
CR.A/743/2007 2/ 2 JUDGMENT
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
APPEAL No. 743 of 2007
For
Approval and Signature:
HONOURABLE
MR.JUSTICE RAJESH H.SHUKLA :
=======================================================
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 ?
=======================================================
RAMESHBHAI
KANTIBHAI VANKAR - Appellant(s)
Versus
THE
STATE OF GUJARAT & 1 - Opponent(s)
=======================================================
Appearance :
MR
RJ GOSWAMI for Appellant(s) : 1, MR MR PRAJAPATI
for Appellant(s) : 1,
MR LR POOJARI APP for Opponent(s) :
1,
=======================================================
CORAM
:
HONOURABLE
MR.JUSTICE RAJESH H.SHUKLA
Date
: 27/08/2010
ORAL
JUDGMENT
The
present Criminal Appeal has been filed by the appellant-original
accused against the Judgment & Order rendered in Sessions Case
No.67/2005 passed by the Learned Additional Sessions Judge, Fast
Track Court No.1, Patan dated 05.03.2007 recording the conviction of
the appellant-accused for the offence under Sections 307, 326, 324
and 504 of the Indian Penal Code.
Learned
A.P.P. has placed on record the jail remarks. It transpires from the
jail record that the case of the appellant-accused has been covered
by the Government Notification/Resolution dated 29.04.2010 issued for
the grant of remission in celebration of Swarnim Gujarat and,
therefore, he has been released from the jail on 01.05.2010 pursuant
to said Government Resolution.
In
view of the above, the present appeal has become infructuous and
stands disposed of as having become infructuous.
(RAJESH
H.SHUKLA, J.)
/patil
Top