Gujarat High Court
Jaiminiben vs Hirenbhai on 25 November, 2010
Gujarat High Court Case Information System
Print
CR.RA/378/2009 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
REVISION APPLICATION No. 378 of 2009
=========================================================
JAIMINIBEN
HIRENBHAI VYAS & 1 - Applicant(s)
Versus
HIRENBHAI
RAMESHCHANDRA VYAS & 1 - Respondent(s)
=========================================================
Appearance
:
PARTY-IN-PERSON
for
Applicant(s) : 1 - 2.
MR RJ GOSWAMI for Respondent(s) :
1,
MRHBCHAMPAVAT for Respondent(s) : 1,
PUBLIC PROSECUTOR for
Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE AKIL KURESHI
Date
: 25/11/2010
ORAL
ORDER
BELOW SPEAKING TO MINUTES
Criminal
Revision Application No.378 of 2009 came to be disposed by judgment
dated 28.10.10. It is the grievance of petitioner No.1 that
certain amounts of premium paid by her towards medical insurance of
her son are not accounted for in the said order. This however,
cannot be a ground for correction of order in speaking to minutes.
Note for speaking to minutes is therefore dismissed.
(Akil
Kureshi, J.)
(vjn)
Top