Gujarat High Court Case Information System
Print
CR.MA/936/2008 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 936 of 2008
==========================================
JAYANTIBHAI
BHIKHABHAI PARMAR & 1 - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
==========================================
Appearance
:
MR PREMAL S
RACHH for Applicant(s) : 1 - 2.
MR KP RAWAL,
APP for Respondent(s) : 1,
MR ASIT B JOSHI for Respondent(s) :
2,
==========================================
CORAM
:
HONOURABLE
MS.JUSTICE H.N.DEVANI
Date
: 19/09/2008
ORDER
BELOW NOTE FOR SPEAKING TO MINTUES
1. The
learned advocate for the petitioners has moved a note for Speaking to
Minutes pointing out that the application had been moved only by the
parents of the accused no.1 in the offence in question. It is
submitted that through inadvertence, while quashing the order, it has
not been specified that the order is quashed only qua the petitioners
herein.
2. In
the circumstances, it is apparent that due to inadvertence, the
aforesaid position has not been clarified. Hence, the order dated
04th April, 2008 made in Criminal Application No.936 of
2008 shall stand modified to the following extent:
In
paragraph 10 of the said order, after the word ‘quashed’, the
following words shall be inserted ‘qua the petitioners alone’.
4. The
note is accordingly disposed of.
(
Harsha Devani, J. )
hki
Top