Gujarat High Court Case Information System
Print
CR.MA/593/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
ORDER
BELOW SPEAKING TO THE MINUTES DATED 25.02.2010
IN
CRIMINAL
MISC.APPLICATION No. 593 of
2010
=========================================================
MOHAMMAD
NASIM @ BHOLA HASIMKHAN MUSLIM & 1 - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance
:
MR
ADIL R MIRZA for
Applicant(s) : 1 - 2.
MR. U.A. TRIVEDI, APP for Respondent(s) :
1,
None for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE H.B.ANTANI
Date
: 26/02/2010
ORAL
ORDER
1. By
filing the present Speaking to the Minutes learned advocate for the
applicants has prayed for correction of C.R. No. mentioned in
paragraph 6 of the order dated 10.02.2010.
2. Heard
the learned advocate Mr. Adil R. Mirza for the applicants.
3. Registry
is directed to correct the paragraph 6 of the order i.e. instead of
C.R. No. III-3 of 2010 filed before Pardi Police Station, C.R. No.
III-5674 of 2009 filed before Valsad Rural Police Station be
mentioned.
4. Registry
is also directed to correct the condition no. (e) i.e. instead of
marking their presence at Pardi Police Station, Valsad Rural Police
Satation be mentioned. All other conditions remain unchanged. The
order be corrected accordingly.
5. With
these observations, Speaking to the Minutes stands disposed of,
accordingly.
(H.B.ANTANI,
J.)
Shekhar
Top