IN THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL MISC.APPLICATION No 4861 of 2002
in
CRIMINAL APPEALNo 321 of 2001
--------------------------------------------------------------
MAHMADHUSEN ALIAS TEMPO MUNNA SIDDIQ SHAIKH
Versus
STATE OF GUJARAT
--------------------------------------------------------------
Appearance:
1. Criminal Misc.Application No. 4861 of 2002
MR MH BAREJIA for Petitioner No. 1
MR SS PATEL, APP, for Respondent No. 1
.......... for Respondent No. 2
--------------------------------------------------------------
CORAM : MR.JUSTICE A.L.DAVE
and
MR.JUSTICE AKSHAY H.MEHTA
Date of Order: 25/11/2002
ORAL ORDER
(Per : MR.JUSTICE A.L.DAVE)
Learned Advocate, Mr. Barejia, for the applicant
is not present on the second call even today. On earlier
occasion also, nobody appeared for the applicant. Mr.
Patel, learned Additional Public Prosecutor, appears for
the respondent-State.
This is an application preferred for fixing
Criminal Appeal No.321 of 2002 for final hearing. The
matter is already listed on the final hearing board at
Sr. No.20 in the board containing short sentence
matters. No orders are required to be passed. The
application stands disposed of.
[ A.L. DAVE, J. ]
[AKSHAY H. MEHTA,J.]
gt