Gujarat High Court High Court

Jayantibhai vs State on 19 September, 2008

Gujarat High Court
Jayantibhai vs State on 19 September, 2008
Author: H.N.Devani,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/936/2008	 2/ 2	ORDER 
 
 

	

 

 


 

 


 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

 


 

CRIMINAL
MISC.APPLICATION No. 936 of 2008
 

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


 

JAYANTIBHAI
BHIKHABHAI PARMAR & 1 - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

========================================== 
Appearance
: 
MR PREMAL S
RACHH for Applicant(s) : 1 - 2. 
MR KP RAWAL,
APP for Respondent(s) : 1, 
MR ASIT B JOSHI for Respondent(s) :
2, 
==========================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MS.JUSTICE H.N.DEVANI
		
	

 

 
 


 

Date
: 19/09/2008 

 

 
ORDER

BELOW NOTE FOR SPEAKING TO MINTUES

1. The
learned advocate for the petitioners has moved a note for Speaking to
Minutes pointing out that the application had been moved only by the
parents of the accused no.1 in the offence in question. It is
submitted that through inadvertence, while quashing the order, it has
not been specified that the order is quashed only qua the petitioners
herein.

2. In
the circumstances, it is apparent that due to inadvertence, the
aforesaid position has not been clarified. Hence, the order dated
04th April, 2008 made in Criminal Application No.936 of
2008 shall stand modified to the following extent:

In
paragraph 10 of the said order, after the word ‘quashed’, the
following words shall be inserted ‘qua the petitioners alone’.

4. The
note is accordingly disposed of.

(
Harsha Devani, J. )

hki

   

Top