Citation : 2023 Latest Caselaw 3467 Tel
Judgement Date : 31 October, 2023
1
THE HONOURABLE SRI JUSTICE E. V. VENUGOPAL
CRIMINAL REVISION CASE No.3249 OF 2015
O R D E R:
The present Criminal Revision Case is filed seeking to set
aside the judgment dated 17.12.2014 in Criminal Appeal No.149
of 2015 on the file of the learned V Additional Metropolitan
Sessions Judge-cum-V Additional District & Sessions Judge,
Ranga Reddy District, at L.B. Nagar, Hyderabad in confirming the
judgment dated 31.01.2014 in C.C.No.189 of 2012 (old
C.C.No.932 of 2012).
2. Heard Mr. M. Vijay Kumar Goud, learned counsel for the
petitioner and Mr. Vizarath Ali, learned Assistant Public
Prosecutor appearing for the respondent State.
3. Learned counsel for the petitioner, by furnishing the copy of
the death certificate of the petitioner dated 11.10.2023 issued by
the Registrar (Birth & Death), Grama Panchayat Kovuru
submitted that the petitioner died and the same was also brought
to the notice of the learned counsel appearing for respondent
No.1. Therefore, seeks to dismiss the Revision as abated.
4. Learned Assistant Public Prosecutor takes no objection to
the same.
5. Recording the submissions made by the learned counsel
for the petitioner and upon perusing the death certificate of the
petitioner, this Court is inclined to dismiss the Criminal Revision
Case as abated.
Miscellaneous Petitions, pending if any, shall stand closed.
_____________________ E.V. VENUGOPAL, J Date: 31.10.2023 ESP
THE HON'BLE SRI JUSTICE E. V. VENUGOPAL
CRIMINAL REVISION CASE No.3249 OF 2015
Dated: 31.10.2023
ESP
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!