Gujarat High Court
State vs Jethisinh on 3 September, 2010
Gujarat High Court Case Information System
Print
CR.MA/13624/2007 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 13624 of 2007
=========================================================
STATE
OF GUJARAT - Applicant(s)
Versus
JETHISINH
KULUBAVA PADHIYAR - Respondent(s)
=========================================================
Appearance
:
Mr.
K.T.Dave, Addl. PUBLIC
PROSECUTOR for the
Applicant.
MR
BB NAIK for the
Respondent.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE DN PATEL
Date
: 07/03/2008
ORAL
ORDER
Learned
Additional Public Prosecutor submitted that in fact, title of the
present application ought to have been Criminal Revision Application
and therefore, leave to amend the title may be granted. In view of of
this submission, permission as prayed for is granted. This Criminal
Miscellaneous Application is permitted to be converted into Criminal
Revision Application. S.O. to 27th March, 2008.
(D.N.Patel,J)
***darji
Top