Gujarat High Court
State vs Kantilal on 20 October, 2011
Gujarat High Court Case Information System
Print
SCR.A/155/2007 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CRIMINAL APPLICATION No. 155 of 2007
=========================================================
STATE
OF GUJARAT - Applicant(s)
Versus
KANTILAL
BIHARILAL MAHESHWARI - Respondent(s)
=========================================================
Appearance
:
PUBLIC
PROSECUTOR for
Applicant(s) : 1,
RULE SERVED for Respondent(s) : 1,
MR ANKIT Y
BACHANI for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MS JUSTICE SONIA GOKANI
Date
: 20/10/2011
ORAL
ORDER
Office
Note has been moved requesting this Court to make an amendment in the
date of disposal. As it can be noted from the office note that the
disposal of this Special Criminal Application was dated 29.3.2011.
However, inadvertently the date reflected in the judgment is date
18.3.2011. On the title of the judgement, necessary correction shall
be made and a fresh copy shall be placed on record.
Office
Note stands disposed of accordingly.
(Ms.Sonia
Gokani,J)
bina
Top