Gujarat High Court High Court

Rameshbhai vs Unknown on 27 August, 2010

Gujarat High Court
Rameshbhai vs Unknown on 27 August, 2010
Author: Rajesh H.Shukla,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.A/743/2007	 2/ 2	JUDGMENT 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
APPEAL No. 743 of 2007
 

 
For
Approval and Signature:  
HONOURABLE
MR.JUSTICE RAJESH H.SHUKLA		:
 
=======================================================


 
	  
	 
	  
		 
			 

1
		
		 
			 

Whether
			Reporters of Local Papers may be allowed to see the judgment ?
		
	

 
	  
	 
	  
		 
			 

2
		
		 
			 

To
			be referred to the Reporter or not ?
		
	

 
	  
	 
	  
		 
			 

3
		
		 
			 

Whether
			their Lordships wish to see the fair copy of the judgment ?
		
	

 
	  
	 
	  
		 
			 

4
		
		 
			 

Whether
			this case involves a substantial question of law as to the
			interpretation of the constitution of India, 1950 or any order
			made thereunder ?
		
	

 
	  
	 
	  
		 
			 

5
		
		 
			 

Whether
			it is to be circulated to the civil judge ?
		
	

 

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


 

RAMESHBHAI
KANTIBHAI VANKAR - Appellant(s)
 

Versus
 

THE
STATE OF GUJARAT & 1 - Opponent(s)
 

=======================================================
Appearance : 
MR
RJ GOSWAMI for Appellant(s) : 1,                   MR MR PRAJAPATI
for Appellant(s) : 1, 
MR LR POOJARI APP for Opponent(s) :
1, 
======================================================= 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAJESH H.SHUKLA
		
	

 

Date
: 27/08/2010
 

ORAL
JUDGMENT

The
present Criminal Appeal has been filed by the appellant-original
accused against the Judgment & Order rendered in Sessions Case
No.67/2005 passed by the Learned Additional Sessions Judge, Fast
Track Court No.1, Patan dated 05.03.2007 recording the conviction of
the appellant-accused for the offence under Sections 307, 326, 324
and 504 of the Indian Penal Code.

Learned
A.P.P. has placed on record the jail remarks. It transpires from the
jail record that the case of the appellant-accused has been covered
by the Government Notification/Resolution dated 29.04.2010 issued for
the grant of remission in celebration of Swarnim Gujarat and,
therefore, he has been released from the jail on 01.05.2010 pursuant
to said Government Resolution.

In
view of the above, the present appeal has become infructuous and
stands disposed of as having become infructuous.

(RAJESH
H.SHUKLA, J.)

/patil

   

Top