Gujarat High Court High Court

Pratapji vs Unknown on 9 February, 2011

Gujarat High Court
Pratapji vs Unknown on 9 February, 2011
Author: Z.K.Saiyed,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.A/1448/2007	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
APPEAL No. 1448 of 2007
 

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

 

PRATAPJI
MANGAJI THAKOR - Appellant(s)
 

Versus
 

STATE
OF GUJARAT - Opponent(s)
 

=========================================================
 
Appearance
: 
MR
TEJAS M BAROT for
Appellant(s) : 1, 
MR HL JANI Ld. APP for Opponent(s) :
1, 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE Z.K.SAIYED
		
	

 

 
 


 

Date
: 09/02/2011 

 

 
 
ORAL
ORDER

Mr.

HL Jani learned APP has produced the jail report dated 7.2.2011
before this Court and submitted that the appellant convict has
committed suicide. The said Jail report is taken on record. In that
view of the matter, this appeal stands disposed of as having become
infructuous.

(Z.K.

SAIYED, J)

mandora/

   

Top