Gujarat High Court
State vs Minaxiben on 30 March, 2011
Gujarat High Court Case Information System
Print
CR.A/97/2001 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
APPEAL No. 97 of 2001
=========================================
STATE
OF GUJARAT - Appellant(s)
Versus
MINAXIBEN
CHUNILAL MIRANI - Opponent(s)
=========================================
Appearance
:
MR HL JANI ADDITIONAL PUBLIC
PROSECUTOR for Appellant(s) : 1,
UNSERVED-EXPIRED (R) for
Opponent(s) : 1,
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE Z.K.SAIYED
Date
: 30/03/2011
ORAL
ORDER
The
State has filed this appeal against the judgment and order passed by
the learned Special Judge, Valsad at Navsari in Special Case No.6 of
1992.
Learned
APP Mr. H.L. Jani submitted that the respondent – accused Dr.
Minaxiben Chunilal Mirani has expired and, therefore, the appeal is
required to be abated.
In
view of the statement made by the learned APP, the appeal is abated
qua respondent – accused. R
& P to be sent back to the trial Court, forthwith.
(Z.K.SAIYED,J.)
ynvyas
Top