Gujarat High Court Case Information System
Print
CR.RA/23/2011 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
REVISION APPLICATION No. 23 of 2011
With
CRIMINAL
MISC.APPLICATION No. 1091 of 2011
In
CRIMINAL REVISION APPLICATION No. 23 of 2011
=========================================================
AMRISH
NARENDRABHAI PATEL - MEMBER OF JAN SANGHARSH MANCH - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================================
Appearance
:
MR
MUKUL SINHA for
Applicant(s) : 1,
PUBLIC PROSECUTOR for Respondent(s) : 1,
MR
AJAYKUMAR CHOKSI for Respondent(s) : 1,
MR VAIBHAV A VYAS for
Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE MD SHAH
Date
: 26/07/2011
ORAL
ORDER
As
per the order passed by this Court dated 11.2.2011, Criminal
Revision Application No.23 of 2011 is required to be heard with
Criminal Misc. Application No.1091 of 2011.
Thereafter
this Court by order dated 7.7.2011 has given permission to the
respondent to amend the cause title and the said order is passed in
Criminal Revision Application No.23 of 2011.
As
per the said order the amendment is carried out by the learned
advocate appearing for the petitioner in Criminal Misc. Application
No.1091 of 2011. The order passed in main matter i.e. in Criminal
Revision Application No.23 of 2011 will also be treated as order
passed in Criminal Misc. Application No.1091 of 2011.
Learned
advocate appearing on behalf of the petitioner in Criminal Misc.
Application No.1091 of 2011 is directed to provide amendment copy to
the learned advocate appearing for the respondent.
S.O.
to 08th August, 2011.
(
M.D. SHAH, J. )
syed/
Top