Gujarat High Court High Court

Lalsing vs Unknown on 23 February, 2011

Gujarat High Court
Lalsing vs Unknown on 23 February, 2011
Author: A.L.Dave,&Nbsp;Mr.Justice R.M.Chhaya,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.A/2375/2005	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
APPEAL No. 2375 of 2005
 

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


 

LALSING
KALJIBHAI NAYAK - Appellant(s)
 

Versus
 

STATE
OF GUJARAT - Opponent(s)
 

=========================================
 
Appearance : 
MS
SADHANA SAGAR for
Appellant(s) : 1, 
PUBLIC PROSECUTOR for Opponent(s) :
1, 
=========================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE A.L.DAVE
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE R.M.CHHAYA
		
	

 

Date
: 23/02/2011 

 

 
ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE A.L.DAVE)

It
is reported by jail authority that appellant Lalsing Kaljibhai has
expired on 10.05.2007. Up till now no one has approached the learned
advocate for appellant or this court to pursue the appeal as a legal
representative of the deceased. Under the circumstances, the appeal
stands abated. Disposed of accordingly.

[A.L.DAVE,
J.]

[R.M.CHHAYA,
J.]

JYOTI

   

Top