2001 INSC 0049 SUPREME COURT OF INDIA Ajay Vs. State of Haryana (K.T.Thomas and R.P.Sethi JJ.) 15.01.2001 ORDER The Text below is only a summarized version of the order pronounced Appellant advocate not heard off due to his absence as he was unaware that appeal was listed to hearing on particular date. Supreme Court directed that matter should be heard by High Court and disposed of afresh as appeal against conviction and sentence of imprisonment is sine qua non for deprivation of liberty of citizen. 1 SpotLaw