Gujarat High Court
Mumtazbanu vs State on 6 September, 2011
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