Gujarat High Court High Court

====================================== vs Mr on 18 April, 2011

Gujarat High Court
====================================== vs Mr on 18 April, 2011
Author: D.H.Waghela,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.RA/670/2006	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
REVISION APPLICATION No. 670 of 2006
 

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


 

MOIZBHAI
ABDULBHAI KATHIRIYA 

 

Versus
 

STATE
OF GUJARAT
 

====================================== 
Appearance
: 
MR MA KHARADI for Applicant. 
MR
KARTIK PANDYA, APP for
Respondent. 
======================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE D.H.WAGHELA
		
	

 

Date
: 18/04/2011 

 

ORAL
ORDER

Learned
counsel, Mr.M.A.Kharadi, stated on instructions that the petitioner
has passed away and requested to dispose of the revision application
on that basis. Learned APP having no objection, the petition is
disposed as not surviving on account of reported demise of the
petitioner. Rule is discharged and interim relief is vacated.

(D.H.Waghela,
J.)

*malek

   

Top