Gujarat High Court High Court

Ashok vs The on 4 July, 2008

Gujarat High Court
Ashok vs The on 4 July, 2008
Author: R.P.Dholakia,&Nbsp;Honourable Mr.Justice Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	


 


	 

CR.MA/2293/2007	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 2293 of 2007
 

In


 

CRIMINAL
APPEAL No. 399 of 2007
 

 
=======================================================


 

ASHOK
@ HASMUKH PUNAMCHAND CHHOVALA & 3 - Applicant(s)
 

Versus
 

THE
STATE OF GUJARAT - Respondent(s)
 

=======================================================
Appearance : 
MR
HARNISH V DARJI for Applicant(s) : 1 - 4. 
MR
HL JANI APP for Respondent(s) :
1, 
=======================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE R.P.DHOLAKIA
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

 
 


 

Date
: 04/07/2008 

 

ORAL
ORDER

IN SPEAKING TO MINUTES

(Per
: HONOURABLE MR.JUSTICE KS JHAVERI)
This Speaking to Minutes has been filed by Mr.Harnish V. Darji, learned counsel for the applicant for correcting order dated 25.02.2008 passed in Criminal Misc. Application No.2293/2007 in Criminal Appeal No.399/2007. It is stated that instead of Learned Fourth Fast Track Court, Surat, it is transcribed as Learned Additional Sessions Judge, Fast Track Court No.2, Ahmedabad City.

Under the circumstances, the aforesaid order has to be changed and correction is to be made accordingly. Hence, the following order is passed:
The word “Learned Additional Sessions Judge, Fast Track Court No.2, Ahmedabad City” as appeared in para 2 of the order dated 25.02.2008 passed in Criminal Misc. Application No.2293/2007 in Criminal Appeal No.399/2007 is corrected and to be read as ” Learned Fourth Fast Track Court, Surat “.
This Speaking to Minutes stands allowed accordingly.

(R.P.DHOLAKIA,
J.) (K.S.JHAVERI, J.)
/patil

   

Top