Gujarat High Court High Court

State vs Meraman on 9 September, 2011

Gujarat High Court
State vs Meraman on 9 September, 2011
Author: M.R. Shah,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/4214/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 4214 of 2011
 

In


 

CRIMINAL
REVISION APPLICATION No. 121 of 2011
 

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

 

STATE
OF GUJARAT - Applicant(s)
 

Versus
 

MERAMAN
GOVA - Respondent(s)
 

=========================================================
 
Appearance
: 
PUBLIC
PROSECUTOR for
Applicant(s) : 1, 
UNSERVED-EXPIRED (R) for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE M.R. SHAH
		
	

 

 
 


 

Date
: 09/09/2011 

 

 
 
ORAL
ORDER

As
it is reported that the respondent has expired and no steps are taken
to bring the heirs of the respondent on record, hence present
application is dismissed as having been abated. Rule is discharged.

[M.R.

SHAH, J.]

rafik

   

Top