Gujarat High Court Case Information System
Print
CR.A/1042/2000 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
APPEAL No. 1042 of 2000
=========================================================
UDAYSING
N SHARMA - Appellant(s)
Versus
STATE
OF GUJARAT - Opponent(s)
=========================================================
Appearance
:
for
Appellant(s) : 1,MR CN TRIVEDI for Appellant(s) : 1,
PUBLIC
PROSECUTOR for Opponent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE Z.K.SAIYED
Date
: 24/03/2011
ORAL
ORDER
Learned
counsel Mr. C.N. Trivedi appearing for the appellant states that on
14.6.2005 he has filed a note in which it has been stated that the
appellant Mr. Udaysing N. Sharma had expired. The death certificate
is also attached with the said note. He has contended that,
thereafter, the son of late Shri Udaysing N. Sharma, namely Mr.
Dharamveer Sharma collected all the papers and file containing papers
of lower Court on 24.12.2005 from him and after that, again Mr.
Dharamveer Shrma had visited his office in the month of January,2011
and obtained “No Objection” on the V.P. of the another
advocate.
Learned
counsel Mr. Trivedi has prayed to delete his name from Criminal
Appeal No.1042 of 2000 as an advocate appearing for the appellant.
It
appears from the note filed by the learned counsel Mr. Trivedi and
also from the statement made by the learned counsel Mr. Trivedi that
the matter is listed for hearing almost about 15 times. Today also
the matter is called out, but none has remained present. In the
interest of justice, issue notice to the present appellant and his
heirs returnable on 21.4.2011.
(Z.K.SAIYED,J.)
Vahid
Top