Gujarat High Court High Court

Mohammadbhai vs State on 26 September, 2011

Gujarat High Court
Mohammadbhai vs State on 26 September, 2011
Author: S.R.Brahmbhatt,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/9583/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

ORDER
BELOW SPEAKING TO MINUTES 

 

IN
 

SPECIAL
CIVIL APPLICATION No. 9583 of
2011 
 
=========================================================


 

MOHAMMADBHAI
VALIMAMADBHAI GARAANA - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT THROUGH SECRETARY & 2 - Respondent(s)
 

=========================================================
 
Appearance : 
MR
PP MAJMUDAR for
Petitioner(s) : 1, 1.2.1, 1.2.2,1.2.3 MR SHAKTI S JADEJA for
Petitioner(s) : 1, 1.2.1, 1.2.2,1.2.3  
GOVERNMENT PLEADER for
Respondent(s) : 1, 
DS AFF.NOT FILED (N) for Respondent(s) :
1, 
NOTICE SERVED BY DS for Respondent(s) : 2 -
3. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE S.R.BRAHMBHATT
		
	

 

 
 


 

Date
: 26/09/2011 

 

 
 


 

 
 
ORAL
ORDER

The
word figuring in the order dated 15.09.2011, passsed in S.C.A. No.
9583 of 2011 in 8th line from the botom, “known”
be read as “not”. The note for speaking to minutes is
disposed of.

(S.R.BRAHMBHATT,
J.)

Pankaj

   

Top