Gujarat High Court
Samson vs State on 3 September, 2010
Gujarat High Court Case Information System
Print
SCR.A/1309/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
NOTE
FOR SPEAKING TO MINUTES
IN
SPECIAL
CRIMINAL APPLICATION No. 1309 of 2010
=========================================================
SAMSON
C CHRISTIAN, PRESIDENT, ALL INDIA TRIBAL UNITY & DEVE -
Applicant(s)
Versus
STATE
OF GUJARAT & 6 - Respondent(s)
=========================================================
Appearance
:
MR RD RAVAL
for Applicant(s) :
1,
PUBLIC PROSECUTOR for Respondent(s) : 1,
None for
Respondent(s) : 2 -
7.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE JAYANT PATEL
and
HON'BLE
SMT. JUSTICE ABHILASHA KUMARI
Date
: 03/09/2010
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE JAYANT PATEL)
It
appears that by typographical error, the word “Draft amendment
granted” has not been transcribed in the order.
Further,
even otherwise also, on merits of the order, no change is to be made
since the part of the amendment was considered and thereafter, the
order has been passed.
Hence,
the correction be carried out accordingly. The aforesaid word “Draft
amendment granted” shall be added above para 1.
Note
disposed of accordingly.
(JAYANT
PATEL, J.)
(SMT.
ABHILASHA KUMARI, J.)
*bjoy
Top