Gujarat High Court Case Information System
Print
CR.A/1007/1998 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
APPEAL No. 1007 of 1998
With
CRIMINAL
MISC.APPLICATION No. 5290 of 1998
In
CRIMINAL APPEAL No. 1007 of 1998
=========================================================
MOHANBHAI
LAXMANBHAI BHOI - Appellant(s)
Versus
STATE
OF GUJARAT - Opponent(s)
=========================================================
Appearance
:
MR
SANJAY M DOSHI for
Appellant(s) : 1,
MR HL JANI, APP for Opponent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE Z.K.SAIYED
Date
: 21/01/2011
ORAL
ORDER
From
the record it appears that this Appeal has already been disposed of
by this Court (Coram : C.K.Buch,J., as His Lordship then was) by
Judgment and order dated 10.9.1999. However, through over-sight the
same is not shown as disposed off in the computer and wrongly listed
on Board for final hearing. In view of above, this Appeal is disposed
off. Bailable warranted issued by this Court against the appellant
vide order dated 24.12.2010 stands cancelled.
In
view of above order, Criminal Miscellaneous Application No. 5290 of
1998 will not survive and accordingly the same is also disposed of.
(Z.K.SAIYED,
J.)
sas
Top