2003 INSC 1213 SUPREME COURT OF INDIA Naseem Ahmed @ Tarzan Vs. State of Rajasthan (N. S. Hegde and B.P. Singh JJ.) 19.12.2003 ORDER B.P. Singh, J. 1. Since we have pronounced the judgment in the batch of appeals today, the record received from the High Court may be sent back so that the High Court may be able to forward the same to the court concerned for necessary action. This writ petition stands disposed of. 1 SpotLaw