Gujarat High Court
State vs Appeal on 14 July, 2008
Gujarat High Court Case Information System
Print
CR.A/427/1987 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
APPEAL No. 427 of 1987
With
CRIMINAL
APPEAL No. 428 of 1987
With
CRIMINAL
APPEAL No. 391 of 1987
=========================================================
STATE
OF GUJARAT - Appellant(s)
Versus
LAXMANJI
NATHAJI & 1 - Opponent(s)
=========================================================
Appearance
:
Mr.
I.M. Pandya, APP, for Appellant(s) : 1,
UNSERVED-EXPIRED (N) for
Opponent(s) : 1,
MR RJ GOSWAMI for Opponent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE BHAGWATI PRASAD
and
HONOURABLE
MR.JUSTICE S.R.BRAHMBHATT
Date
: 14/07/2008
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE BHAGWATI PRASAD)
Criminal
Appeal No. 427 of 1987:
Appeal
against respondent No. 1 stands abated since he is reported dead.
Criminal
Appeal No. 428 of 1987:
Appeal
against respondent No. 3 stands abated since he is reported dead.
Criminal
Appeal No. 391 of 1987:
It
is submitted that appellant No. 1 expired. Hence the appeal has
become infructuous qua appellant No. 1.
Office
is directed to notify the matters for final hearing on 21.7.2008.
(BHAGWATI PRASAD, J)
(S.R. BRAHMBHATT, J)
(pkn)
Top