IN THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL MISC.APPLICATION No 4232 of 2002
--------------------------------------------------------------
AABID HUSSAIN NISHAR HUSSAIN SAIYED
Versus
STATE OF GUJARAT
--------------------------------------------------------------
Appearance:
1. Criminal Misc.Application No. 4232 of 2002
MR YOGESH S LAKHANI for Petitioner No. 1
MS HB PUNANI, APP for Respondent No. 1
--------------------------------------------------------------
CORAM : MR.JUSTICE C.K.BUCH
Date of Order: 25/11/2002
ORAL ORDER
Heard ld. counsel Mr. Lakhani for the
applicant. It transpires during the course of
submissions of ld. counsel Mr. Lakhani for the
applicant that application for regular bail preferred by
the father of the present applicant namely Nisar Bapu in
connection with the very same crime is pending for
disposal before the other Bench which has considered
Anticipatory Bail application of said Shri Nishar Bapu.
Hence, it would be proper that this application is also
placed before the same bench. Hence, registry is directed
accordingly.
25.11.2002[ C.K. BUCH, J ]
*rawal