Gujarat High Court Case Information System
Print
SCR.A/633/2011 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CRIMINAL APPLICATION No. 633 of 2011
=========================================================
BHARATBHAI
SAKARABHAI PATEL - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance
:
MR
RAJESHWAR J DAVE for
Applicant(s) : 1,
MS
CM SHAH, APP
for Respondent(s) : 1,
MR DHARMESH V SHAH for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE MD SHAH
Date
: 19/04/2011
ORAL
ORDER
This
note for speaking to minutes has been filed Mr.Dharmesh V.Shah,
learned advocate for the respondent No.2, for correcting the order
dated 31-3-2011 passed in Spl.Cri.Appln.No.633 of 2011. It is stated
that though the petition was filed by the petitioner to quash the
complaint qua him alone, the words “qua the petitioner only”
are inadvertently missing in the order. It is therefore requested
that the words “qua the petitioner only” may be
incorporated in the aforesaid order.
Under
the circumstances, the words “qua the petitioner only”
are directed to be incorporated immediately after the words “are
accordingly quashed” in para 9 of the order dated 31-3-2011
passed in Spl.Cri.Appln.No.633 of 2011. Office to issue a fresh writ
accordingly.
This
note for speaking to minutes stands disposed of.
(M.D.SHAH,J.)
radhan
Top