Gujarat High Court High Court

Anwar vs State on 22 October, 2010

Gujarat High Court
Anwar vs State on 22 October, 2010
Author: Z.K.Saiyed,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/12949/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 12949 of 2010
 

In


 

CRIMINAL
MISC.APPLICATION No. 7260 of 2010
 

=========================================================

 

ANWAR
ALIMUDDIN RANGREJ - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
AJAY L PANDAV for
Applicant(s) : 1, 
PUBLIC PROSECUTOR for Respondent(s) :
1, 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE Z.K.SAIYED
		
	

 

Date
: 22/10/2010 

 

 
ORAL
ORDER

Rule.

Learned APP waives service of Rule on behalf of the respondent
State.

Heard.

The applicant has filed this application to correct/amend the name of
the applicant in the order dated 21.7.2010 passed by this Court in
Criminal Misc. Application No.7260 of 2010. According to the learned
Advocate for the applicant the correct name of the applicant is
ANWAR ALIMUDDIN RANGREJ , instead of ANWAR SALIMUDDIN
RANGREJ mentioned in Criminal Misc. Application No.7260 of 2010.

Heard
in the facts of the case the prayer 6(B) prayed for in this
application is granted. Now the office shall issue fresh writ by
correcting the name of applicant as ANWAR ALIMUDDIN RANGREJ .

Application
is allowed accordingly. Rule is made absolute. Direct service is
permitted.

(Z.K.SAIYED,
J.)

sas

   

Top