Gujarat High Court High Court

Jivrajbhaitapubhaipipariya(Nowdeceased.Thro’Hislegal vs Stateofgujarat on 26 August, 2010

Gujarat High Court
Jivrajbhaitapubhaipipariya(Nowdeceased.Thro’Hislegal vs Stateofgujarat on 26 August, 2010
Author: Anil R. Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	


 


	 

CR.MA/9567/2005	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 9567 of 2005
 

in


 

CRIMINAL
APPEAL No. 614 of 1997
 

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

 

JIVRAJBHAITAPUBHAIPIPARIYA(NOWDECEASED.THRO'HISLEGAL
- Applicant(s)
 

Versus
 

STATEOFGUJARAT
- Respondent(s)
 

==============================================================
 
Appearance
: 
MR
AJ YAGNIK for
Applicant(s) : 1, 
Mr.L.R.Pujari, A.P.P. for Respondent(s) :
1, 
==================================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANIL R. DAVE
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE MD SHAH
		
	

 

 
 


 

Date
: 10/10/2005 

 

 
 
ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE ANIL R. DAVE)

This
is an application praying for abatement of Criminal Appeal no.614 of
1997. The application has been filed by the widow of the accused
stating that the accused, Jivrajbhai Tapubhai Pipariya, expired on
10th February. 2005. It has been stated in the
application that in view of the sad demise of the accused, the
appeal stands abated, and therefore, an appropriate order may be
passed.

Learned
A.P.P.Shri Pujari appearing for the respondent-State has fairly
submitted that in view of death of the accused, the appeal would not
survive and would stand abated as per the provisions of Section 378
of the Criminal Procedure Code.

In
view of the afore stated facts, the application is allowed. Criminal
Appeal no.614 of 1997 stands abated. A copy of this order be placed
in Criminal Appeal no.614 of 1997.


 

 

 

(Anil
R.Dave,J.    (M.D.Shah,J.)
 

ard-lee

    

 
	   
      
      
	    
		      
	   
      
	  	    
		   Top