Gujarat High Court High Court

Anjuman vs State on 2 February, 2010

Gujarat High Court
Anjuman vs State on 2 February, 2010
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/13509/2009	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 13509 of 2009
 

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


 

ANJUMAN
E TAALIM - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=========================================================
 
Appearance : 
MR
MM SAIYED for Petitioner(s) : 1, 
MR JK SHAH AGP for Respondent(s)
: 1, 
None for Respondent(s) :
2, 
========================================================= 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

	
      Date : 02/02/2010 

 

 
ORAL
ORDER

BELOW NOTE FOR SPEAKING TO MINUTES

The
learned counsel for the petitioner has filed this note for Speaking
to Minutes for carrying out necessary correction in third line from
the bottom of para 3 of the order dated 18.12.2009 passed by this
Court in Special Civil Application No. 13509 of 2009.

Accordingly,
the words was justified in the third line from the bottom of
para 3 be now read as was not justified .

The
note stands disposed of accordingly. Registry is directed to correct
the order dated 18.12.2009 accordingly.

[K.S.

JHAVERI, J.]

/phalguni/

   

Top