Gujarat High Court
Anjuman vs State on 2 February, 2010
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