Gujarat High Court
Iqbal vs State on 4 February, 2011
Gujarat High Court Case Information System
Print
SCR.A/2428/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CRIMINAL APPLICATION No. 2428 of
2010
=========================================================
IQBAL
IBRAHIM SHAIKH - Applicant(s)
Versus
STATE
OF GUJARAT & 2 - Respondent(s)
=========================================================
Appearance
:
THROUGH
JAIL for
Applicant(s) : 1,
MR JK SHAH, ASST. PUBLIC PROSECUTOR for
Respondent(s) : 1,
None for Respondent(s) : 2 -
3.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE AKIL KURESHI
Date
: 04/02/2011
ORAL
ORDER
IN NOTE FOR SPEAKING TO MINUTES
1. Through,
this note for speaking to minutes, learned APP brought to my
attention that in the order dated 11.01.2011, rendered in Special
Criminal Application No. 2428 of 2010,
inadvertently, instead of ‘PAROLE’, the word ‘FURLOUGH’
is mentioned.
2. Said
typographical error stands CORRECTED. This note for
speaking to minutes stands DISPOSED of, accordingly.
(AKIL
KURESHI, J.)
Umesh/
Top