Gujarat High Court
Dharmaveer vs Unknown on 21 April, 2011
Gujarat High Court Case Information System
Print
CR.A/1042/2000 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
APPEAL No. 1042 of 2000
=========================================================
DHARMAVEER
UDAYSING N SHARMA & 1 - Appellant(s)
Versus
STATE
OF GUJARAT - Opponent(s)
=========================================================
Appearance
:
NOTICE
NOT RECD BACK for
Appellant(s) : 1, for Appellant(s) : 1,MR CN TRIVEDI for Appellant(s)
: 1,MR JV BHAIRAVIA for Appellant(s) : 1.2.1
PUBLIC PROSECUTOR
for Opponent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE Z.K.SAIYED
Date
: 21/04/2011
ORAL
ORDER
From
the note dated 24.3.2011 filed by learned advocate Mr. C.N. Trivedi,
appearing on behalf of original appellant, it appears that original
appellant Udaysing N. Sharma has expired on 14.6.2005 and thereafter,
his heirs present appellant Dharamveer Udaysing Sharma was joined as
party to prosecute this Appeal.
Today,
learned Advocate Mr. Bhairavia, appearing for the appellant
Dharamveer Udaysing Sharma has contended that the appellant does not
want to prosecute this appeal further. He, therefore, contended that
the appeal may be disposed of as not pressed.
In
view of above, this Appeal is disposed of as not pressed.
(Z.K.SAIYED,J.)
Vahid
Top