Gujarat High Court Case Information System
Print
CR.RA/639/2007 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
REVISION APPLICATION No. 639 of 2007
=========================================================
RAJAN
AMBALAL GAJJAR - Applicant(s)
Versus
ASHWINKUMAR
HIMMATLAL DESAI & 1 - Respondent(s)
=========================================================
Appearance
:
MR
HARDIK K RAVAL for M/s. HL PATEL ADVOCATES
for
Applicant
MR YATIN SONI for Respondent(s) : 1,
MR JASWANT K
SHAH APP for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MS JUSTICE SONIA GOKANI 22nd April 2011
ORAL
ORDER
Learned advocate Mr. Rawal for H.L Patel
Associates has produced Death Certificate of the original-accused and
the present petitioner-Shri Rajan Ambalal Gajjar, who has passed
away, as per the Certificate on 23rd September 2010.
This
Criminal Revision Application has been preferred against the judgment
and order dated 18th August 2007 passed by the learned
Addl. District Judge & Presiding Officer, 3rd FTC.,
Nadiad in Criminal Appeal No. 92 of 2005 confirming the judgment and
order dated 30th November 2005 passed by the JMFC, Nadiad
in Criminal Case No 6750 of 2001.
As
the original accused-present applicant has passed away, this Revision
Application has become infructuous. Accordingly, this Criminal
Revision Application stands dismissed as infructuous.
{Ms.
Sonia Gokani, J.}
Prakash*
Top