Gujarat High Court Case Information System
Print
CR.MA/7950/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 7950 of 2010
In
CRIMINAL
APPEAL No. 500 of 2010
=========================================
FIROZ
@ KANPURI ABDUL KHALIK RANGRAJ THRO' MUMTAZ FIROZ RAN
Versus
STATE
OF GUJARAT & ANR
=========================================
Appearance :
MS
KRISHNA U MISHRA for Applicant
MR LB DABHI APP for
Respondent
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE A.M.KAPADIA
and
HONOURABLE
MR.JUSTICE J.C.UPADHYAYA
Date
: 28/07/2010
ORAL
ORDER
BELOW SPEAKING TO MINUTES
(Per
: HONOURABLE MR.JUSTICE A.M.KAPADIA)
1 By
instant Speaking to Minutes, the applicant has prayed to correct the
typographical mistake crept in para-8 of the Order dated 23.7.2010,
rendered in Criminal Misc. Application No. 7950 of 2010. In the said
order, through inadvertent mistake, it is mentioned `on
completion of one week’ instead of `on completion of 15 days’.
2
Having heard Ms. Krishna Mishra, learned Advocate for the applicant
and Mr. L.B. Dabhi, learned APP for the respondent State of
Gujarat and a perusal of the order dated 23.7.2010, it is seen
that, though, this Court has released the applicant on temporary
bail for a period of 15 days, through inadvertent mistake, it is
mentioned that `on completion of one week’ instead of `on
completion of 15 days’, the applicant shall surrender to jail
authority. It is therefore deserved to be corrected by substituting
`on completion of 15 days’ instead of `on completion of one week’.
3 In
view of this, the words `on completion of 15 days’ shall be
substituted instead of the words `on completion of one week’ in
para-8 of the impugned order.
4 The
Registry is directed to correct the said mistake in Para-8 of the
Order, as aforesaid, and fresh Writ be given to the applicant.
5 The
present Speaking to Minute stands disposed of accordingly.
(A.M.KAPADIA,
J.)
(J.C.UPADHYAYA,
J.)
pnnair
Top