Gujarat High Court
Criminal Misc.Application No. … vs Mr Pd Bhate Ld. App For on 12 March, 2011
IN THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL MISC.APPLICATION No 9141 of 2004
in
CRIMINAL APPEALNo 31 of 2004
--------------------------------------------------------------
GOVINDJI DHALAJI MAJITRANA
Versus
STATE OF GUJARAT
--------------------------------------------------------------
Appearance:
1. Criminal Misc.Application No. 9141 of 2004
MR TS NANAVATI for Petitioner No. 1
MR PD BHATE Ld. APP for Respondent No. 1
.......... for Respondent No. 2
--------------------------------------------------------------
CORAM : HON'BLE MR.JUSTICE J.R.VORA
Date of Order: 24/09/2004
ORAL ORDER
Rule. Mr. PD Bhate ld. APP waives service of
rule on behalf of respondent-State. Ld. APP requested
to hear the rule forthwith.
Mr. Parimal Patel ld. advocate for Mr TS Nanavati
and ld. APP Mr. Bhate were heard at length.
This is an application to amend and insert
certain contentions in the memo of appeal of Criminal
Appeal No. 31/2004. In the interest of justice, the
application is allowed. The applicant-appellant is
permitted to make necessary amendment in the memo of
appeal. Rule made absolute.
(J.R. VORA, J.)
mandora/