Gujarat High Court Case Information System
Print
CR.MA/13172/2009 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
ORDER
BELOW SPEAKING TO THE MINUTES
IN
CRIMINAL
MISC.APPLICATION No. 13172 of 2009
=========================================================
BHIKHIBEN
W/O DUDHABHAI VAJIR & 2 - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================================
Appearance :
MR
JT TRIVEDI for
Applicant
MS ML SHAH, ADDL. PUBLIC PROSECUTOR for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE H.B.ANTANI
Date
: 12/01/2010
ORAL
ORDER
Learned
advocate for the applicants states that there is an error in
mentioning the name of one of the applicants, and, therefore, he may
be permitted to make necessary amendments/correction in the
application. Permission as prayed for is granted. The amendment be
carried out forthwith.
Heard
learned advocate for the applicants, Mr. Trivedi.
Considering
the submissions of learned advocate and the averments made in the
Speaking to the Minutes, no interference is called for in the order
dated 17.12.2009 passed by this Court in Criminal Misc. Application
No. 13172 of 2009, which in my view, is a reasoned order. The
speaking to the minutes therefore, is without any substance and
stands rejected accordingly.
mathew [H.B.ANTANI,
J.]
Top