Gujarat High Court Case Information System
Print
CR.A/257/1997 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
APPEAL No. 257 of 1997
=========================================
GOVINDBHAI
VIRJIBHAI KANANI - Appellant(s)
Versus
STATE
OF GUJARAT - Opponent(s)
=========================================
Appearance :
MR
HARESH JOSHI FOR M/S THAKKAR ASSOC.
for Appellant(s) : 1,
MR
HL JANI, LD. ADDL. PUBLIC PROSECUTOR for Opponent(s) :
1,
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE Z.K.SAIYED
Date
: 04/02/2011
ORAL
ORDER
Heard
Mr.Haresh Joshi, learned counsel for M/s. Thakkar Associates,
learned counsel for the appellant. Mr.Joshi, has produced on record
letter dated 10th March 2009 along with Death Certificate
of the appellant and has submitted that the appellant is expired and
the heirs of the appellant are not interested in prosecuting further
with the matter. Therefore, he does not want to press the appeal.
The
letter dated 10th March 2009 along with Death Certificate
of the appellant produced by Mr.Joshi is taken on record.
In
view of aforesaid, present appeal stands disposed of as not pressed.
Bail bond, if any, shall stands discharged. Record and Proceedings,
if any, be sent to the trial Court concerned, forthwith.
(Z.
K. Saiyed, J)
Anup
Top