Gujarat High Court High Court

Vinayak vs Sagar on 11 August, 2011

Gujarat High Court
Vinayak vs Sagar on 11 August, 2011
Author: Md Shah,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.RA/279/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
REVISION APPLICATION No. 279 of 2010
 

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

 

VINAYAK
TEA PACKERS, THRO'PROPRIETOR, RAMESHBHAI RAVJIBHAI - Applicant(s)
 

Versus
 

SAGAR
TRADERS, THRO' PROPRIETOR, & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
PRABHAKAR UPADYAY for
Applicant(s) : 1, 
RULE SERVED for Respondent(s) : 1, 
MS MEENU
KUMAR for Respondent(s) : 1, 
MR LR PUJARI, ADDL.PUBLIC PROSECUTOR
for Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE MD SHAH
		
	

 

 
 


 

Date
: 11/08/2011 

 

 
ORAL
ORDER

It
is submitted by learned advocate Ms.Meenu Kumar for the respondent
No.1 – original accused that accused Rameshbhai is expired on
26.3.2011. She places on record the true copy of death certificate of
original accused Rameshbhai, the same is ordered to be taken on
record.

In
view of the above, the petition is disposed of. Rule is discharged.

( M.D.SHAH,
J. )

syed/

   

Top