Gujarat High Court High Court

Abdul vs State on 15 November, 2011

Gujarat High Court
Abdul vs State on 15 November, 2011
Author: D.H.Waghela,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.RA/159/2006	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
REVISION APPLICATION No. 159 of 2006
 

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

 

ABDUL
RAZAK ABDUL LATIF - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
DK MODI for
Applicant(s) : 1,MR BN LIMBACHIA for Applicant(s) : 1, 
PUBLIC
PROSECUTOR for Respondent(s) : 1, 
MR RR MARSHALL for Respondent(s)
: 2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE D.H.WAGHELA
		
	

 

 
 


 

Date
: 15/11/2011 

 

 
 
ORAL
ORDER

The
petitioner (original accused) is stated to have passed away on
20.12.2006, in respect of which, the death certificate in original is
produced by learned counsel Mr. Modi. Therefore, the application
doest not survive and requested to be disposed of as such.
Accordingly, the petition is disposed and Rule is discharged with no
order as to costs.

[D.H.

WAGHELA, J.]

mandora/

   

Top