Gujarat High Court
Danaji vs State on 25 June, 2010
Gujarat High Court Case Information System
Print
CR.MA/767/2009 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 767 of 2009
In
CRIMINAL
REVISION APPLICATION No. 44 of 2004
=========================================================
DANAJI
DHANAJI - Applicant(s)
Versus
STATE
OF GUJARAT & 2 - Respondent(s)
=========================================================
Appearance :
for
Applicant(s) : 1,
PUBLIC PROSECUTOR for Respondent(s) : 1,
None
for Respondent(s) : 2 -
3.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE S.R.BRAHMBHATT
Date
: 25/06/2010
ORAL
ORDER
The
advocate, who used to appear for the applicant has passed away and as
the main matter is not disposed of, the registry is directed to issue
notice to the applicant informing the applicant about the death of
his advocate.
(S.R.BRAHMBHATT,
J.)
pallav
Top