Gujarat High Court High Court

State vs Bhagwanjibhai on 8 November, 2011

Gujarat High Court
State vs Bhagwanjibhai on 8 November, 2011
Author: J.R.Vora, Honble Kumari,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/9628/2007	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 9628 of 2007
 

In


 

CRIMINAL
APPEAL No. 224 of 1997
 

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

STATE
OF GUJARAT - Applicant(s)
 

Versus
 

BHAGWANJIBHAI
GAGJIBHAI DONDA - Respondent(s)
 

=====================================================
 
Appearance : 
Mr.K.C.Shah,learned
APP for Applicant(s) : 1, 
None for
Respondent(s) :
1, 
=====================================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE J.R.VORA
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HON'BLE
			SMT. JUSTICE ABHILASHA KUMARI
		
	

 

 
 


 

Date
: 13/09/2007 

 

 
 
ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE J.R.VORA)

Above
referred Criminal Appeal is preferred by the State against the
judgment and order delivered by Special Judge, Bhavnagar acquitting
the respondent accused Bhagvanjibhai Gagjibhai Donda in Special Case
No.1 of 1992 for the charges under the Prevention of Corruption Act,
1988.

By
filing this application now State declares that sole respondent in
Criminal Appeal No.224 of 1997 has expired on 23rd
March,2006. Alongwith the application necessary death certificate
obtained from Municipal Corporation, Surat is also placed on record.
It is prayed by the State that Criminal Appeal No.224 of 1997 now
stands abated.

In
view of above, this application is allowed and disposed of.

(J.R.Vora,J)

(Smt.Abhilasha Kumari,J)

arg

   

Top