Gujarat High Court
Jugalkishor vs State on 30 August, 2011
Gujarat High Court Case Information System
Print
SCR.A/2159/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CRIMINAL APPLICATION No. 2159 of 2011
======================================
JUGALKISHOR
VALLABHDAS BHATIA - Applicant
Versus
STATE
OF GUJARAT & 6 - Respondents
======================================
Appearance :
MR
DP KINARIWALA WITH MR RD KINARIWALA for the Applicant.
MR KP
RAWAL, APP for Respondent No.1.
DS AFF.NOT FILED (N) for
Respondent No.2.
DELETED for Respondent Nos.3 -
7.
======================================
CORAM
:
HONOURABLE
MR.JUSTICE M.R. SHAH
Date
: 30/08/2011
ORDER
BELOW SPEAKING TO MINUTES NOTE
In
the order dated 24/08/2011 passed by this Court in Special Criminal
Application No.2159 of 2011, in the third line of Para-2, in place of
“accused persons are charge-sheeted”, it should be read
as “the complaint was filed against the accused persons”.
[M.R.SHAH,J]
*dipti
Top