Gujarat High Court High Court

Mumtazbanu vs State on 6 September, 2011

Gujarat High Court
Mumtazbanu vs State on 6 September, 2011
Author: R.P.Dholakia, Honourable Dave,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	


 


	 

CR.MA/8747/2005	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

 


 

CRIMINAL
MISC.APPLICATION No. 8747 of 2005
 

 


 

In
 

 

 

CRIMINAL
APPEAL No. 1021 of 2003
 

 


 

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

 

MUMTAZBANU,
WIFE OF MOHMADSABIR MAHMADBHAI SHAIKH & 3 - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

==========================================  
Appearance
: 
MR
CB DASTOOR for
Applicant(s) : 1 - 4. 
MS NANDINI JOSHI, ADDL.PUBLIC PROSECUTOR for
Respondent(s) :
1, 
==================================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE R.P.DHOLAKIA
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE A.S.DAVE
		
	

 

 
 


 

Date
: 28/02/2006 

 

 
 


 

 
ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE R.P.DHOLAKIA)

This
petition has been listed on Board on various times, but the learned
Counsel for the petitioner did not remain present. Today also when
the matter is called out, learned counsel for the petitioner is
absent.

We
have gone through the petition, wherein it has been prayed for fixing
early date of hearing of the appeal. It is noticed that appeal is
listed in final hearing board at serial No.28 and therefore, no
orders are required to be passed in this application. The
application is disposed of accordingly.

(R.P.

Dholakia, J.) (Anant S. Dave, J.)

*/Mohandas

   

Top