Gujarat High Court High Court

The vs Challenge on 19 January, 2011

Gujarat High Court
The vs Challenge on 19 January, 2011
Author: A.M.Kapadia,&Nbsp;Honourable Mr.Justice Bankim.N.Mehta,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.A/494/2007	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
APPEAL No. 494 of 2007
 

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

 

THE
STATE OF GUJARAT - Appellant(s)
 

Versus
 

RAVISINH
BHUPATSINH - Opponent(s)
 

=========================================================
 
Appearance
: 
MR.
DABHI, APP, for Appellant(s) : 1, 
MR BHAVIN S RAIYANI for
Opponent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE A.M.KAPADIA
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE BANKIM.N.MEHTA
		
	

 

 
 


 

Date
: 19/01/2011 

 

 
 
ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE A.M.KAPADIA)

1. Challenge
in this appeal filed under Section 378(1)(3) of the Code of Criminal
Procedure, 1973, is the correctness of the judgement and order dated
3.1.2007 rendered in Special (A.C.B.) Case No. 20 of 1994 by learned
Special Judge, Amreli, by which the sole respondent-accused has been
acquitted of the offences under Section 13(1)(d) read with Section
13(2) of the Prevention of Corruption Act.

2. Mr.

Bhavin S. Raiyani, learned advocate for the sole respondent accused,
has filed a note dated 8.1.2011 before the Registrar of this Court
praying to list the above numbered Criminal Appeal on board in view
of the fact that the sole respondent-accused has expired on 4.7.2010.
He has also annexed Death Certificate of the sole respondent-accused.

3. Pursuant
thereto, the Registry has placed the above numbered Criminal Appeal
before us for passing appropriate orders.

4. At
the time of hearing of this appeal, Mr. Dabhi, learned APP, has
placed on record the communication dated 13.1.2011 sent by the Police
Inspector, Amreli, ACB Police Station, Amreli, addressed to the
Public Prosecutor of the High Court, Ahmedabad, along with statement
of Shailesh Ravisinh, son of the sole respondent-accused as well as
Death Certificate of the sole respondent-accused.

5. Upon
perusal of the Death Certificate issued by the Chief Officer, Amreli
Nagarpalika and the statement of Shailesh Ravisinh, son of the
respondent-accused, we have noticed that the sole respondent accused
has died on 4.7.2010.

6.
In view of this, the instant Criminal Appeal filed by the State of
Gujarat against the sole respondent-accused deserves to be abated.

7. Hence
the appeal stands abated.

(A.M.

KAPADIA, J)

(BANKIM
N. MEHTA, J)

(pkn)

   

Top