Gujarat High Court High Court

Pravinbhai vs State on 25 May, 2011

Gujarat High Court
Pravinbhai vs State on 25 May, 2011
Author: G.B.Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	


 


	 


	R/CR.MA/5760/2011
	                                                                    
	                           ORDER

 

 


 
	  
	  
		 
			 

IN
			THE HIGH COURT OF GUJARAT AT AHMEDABAD
		
	

 


 


 


 


 


CRIMINAL
MISC.APPLICATION  No 5760 of 2011
 


 


 
	  
	  
		 
			 

 

			
		
	

 

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

 


 
	  
	  
		 
			 

PRAVINBHAI
			ALIAS PALJIBHAI BHANABHAI PANSAL....Applicant(s)
		
	
	 
		 
			 

 Versus
			
			
		
	
	 
		 
			 

STATE
			OF GUJARAT....Respondent(s)
		
	

 

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

Appearance:
 

MR
HD CHUDASAMA as ADVOCATE for the Applicant(s) No. 1
 

MR
LB DABHI, ADDL.PUBLIC PROSECUTOR for the RESPONDENT(s) No. 1
 

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

 


 


	 
		  
		 
		  
			 
				 

CORAM:
				
				
			
			 
				 

HONOURABLE
				MR.JUSTICE G.B.SHAH
			
		
	

 


 

 


Date
: 25/05/2011
 


 

 


ORAL ORDER

PASSED BELOW NOTE
FOR SPEAKING TO MINUTES DATED 20.5.2011.

1. Rule.

Learned Additional Public Prosecutor Mr.L.B.Dabhi waives service of
rule on behalf of respondent-State.

2. Perused
the submissions dated 23.5.2011 prepared by the office and the
endorsement made thereon by the concerned officer.

3. Heard
learned counsel Mr.H.D.Chudasma for the applicant and learned APP
Mr.L.B.Dabhi for the respondent-State. Perused the record and
proceedings of this application. Considering the present note for
speaking to minutes, it appears that there is some typographical
error in first line of para 7(b) of the order dated 18.5.2011 passed
in Criminal Misc. Application No.5760 of 2011 and the same is
required to be rectified. In view of the same, the first line of
para 7(b) of above-referred order, instead of word Athwa Police
Station , the word Muli Police Station be read. Office is
directed to issue fresh writ accordingly.

4. In
view of the above, the note for speaking to minutes is disposed of.
Direct service (today) is permitted.

(G.

B. SHAH, J.)

syed/

Page
2 of 2

   

Top