Gujarat High Court Case Information System
Print
CR.MA/12949/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 12949 of 2010
In
CRIMINAL
MISC.APPLICATION No. 7260 of 2010
=========================================================
ANWAR
ALIMUDDIN RANGREJ - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================================
Appearance
:
MR
AJAY L PANDAV for
Applicant(s) : 1,
PUBLIC PROSECUTOR for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE Z.K.SAIYED
Date
: 22/10/2010
ORAL
ORDER
Rule.
Learned APP waives service of Rule on behalf of the respondent
State.
Heard.
The applicant has filed this application to correct/amend the name of
the applicant in the order dated 21.7.2010 passed by this Court in
Criminal Misc. Application No.7260 of 2010. According to the learned
Advocate for the applicant the correct name of the applicant is
ANWAR ALIMUDDIN RANGREJ , instead of ANWAR SALIMUDDIN
RANGREJ mentioned in Criminal Misc. Application No.7260 of 2010.
Heard
in the facts of the case the prayer 6(B) prayed for in this
application is granted. Now the office shall issue fresh writ by
correcting the name of applicant as ANWAR ALIMUDDIN RANGREJ .
Application
is allowed accordingly. Rule is made absolute. Direct service is
permitted.
(Z.K.SAIYED,
J.)
sas
Top