Gujarat High Court
K.Jinraj vs State on 12 March, 2010
Gujarat High Court Case Information System
Print
CR.RA/652/2007 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
REVISION APPLICATION No. 652 of 2007
=========================================================
K.JINRAJ
KARUNAKARAN & 1 - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================================
Appearance
:
MR
MITESH R AMIN for
Applicant(s) : 1 - 2.
MR HH PARIKH, ADDL. PUBLIC PROSECUTOR for
Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE BANKIM.N.MEHTA
Date
: 12/03/2010
ORAL
ORDER
BELOW NOTE FOR SPEAKING TO MINUTE
The
applicants have sought clarification/ modification of order. There is
no ambiguity in the order. The applicants want this Court to
interpret its own order, which is not permissible in this proceeding.
Therefore, the Note for Speaking to Minute cannot be entertained and
hence rejected.
(BANKIM.N.MEHTA,
J.)
shekhar/-
Top