Gujarat High Court High Court

Khemaben vs State on 27 May, 2011

Gujarat High Court
Khemaben vs State on 27 May, 2011
Author: G.B.Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	


 


	 


	R/CR.MA/7247/2011
	                                                                    
	                           ORDER

 

 


 
	  
	  
		 
			 

IN
			THE HIGH COURT OF GUJARAT AT AHMEDABAD
		
	

 


 


 


CRIMINAL
MISC.APPLICATION  No 7247 of 2011
 


 


 
	  
	  
		 
			 

 

			
		
	

 

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

 


 
	  
	  
		 
			 

KHEMABEN
			DHANJIJI SENDHAJI THAKORE....Applicant(s)
		
	
	 
		 
			 

 Versus
			
			
		
	
	 
		 
			 

STATE
			OF GUJARAT....Respondent(s)
		
	

 

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

Appearance:
 

MR
HARSHAL M SHAH as ADVOCATE for the Applicant(s) No. 1
 

MR.
KANJIBHAI M BHUT as ADVOCATE for the Applicant(s) No. 1
 

PUBLIC
PROSECUTOR for the RESPONDENT(s) No. 1
 

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

 


 


	 
		  
		 
		  
			 
				 

CORAM:
				
				
			
			 
				 

HONOURABLE
				MR.JUSTICE G.B.SHAH
			
		
	

 


 

 


Date
: 27/05/2011
 


 

 


ORAL
ORDER

Learned counsel Mr.
Harshal Shah for Mr. K.M. Bhut for the applicant has drawn my
attention to the board and also to the cause title of the present
application and has submitted that the name of the applicant is
mentioned in the application as ‘Khemaben’. However, instead of that,
in the board, the name of the applicant is shown as ‘Khemabhai’.

There appears to be a
typographical error. Therefore, the office is directed to rectify the
same immediately. The learned advocate is directed to clear the
office objections on or before 30th May 2011.

S.O. to 31st
May 2011.

(G.

B. SHAH, J.)

omkar

Page
2 of 1

   

Top