Gujarat High Court
Criminal Misc.Application No. … vs Mr Ss Patel on 2 August, 2010
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