Gujarat High Court High Court

Jayeshbhai vs Sureshkumar on 30 April, 2010

Gujarat High Court
Jayeshbhai vs Sureshkumar on 30 April, 2010
Author: Anant S. Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.RA/66/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPEAKING
TO MINUTES 

 

IN
 

CRIMINAL
REVISION APPLICATION No. 66 of 2010
 

to
 

CRIMINAL
REVISION APPLICATION No. 68 of 2010
 

=============================================


 

JAYESHBHAI
JAYANTIBHAI PANIYAR - Applicant(s)
 

Versus
 

SURESHKUMAR
BECHARDAS TANK & 1 - Respondent(s)
 

=============================================
 
Appearance : 
MR
RAVINDRA SHAH for Applicant(s) : 1, 
MR DIPEN K DAVE for
Respondent(s) : 1, 
MR LAXMANSINH M ZALA for Respondent(s) :
1, 
PUBLIC PROSECUTOR for Respondent(s) :
2, 
============================================= 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	

 

Date
: 30/04/2010 

 

ORAL
ORDER

This
speaking to minutes is disposed of in the following term :-

Words
`pursuant to the earlier passed by this Court’ be read as “during
the pendncy of appeal proceedings before the Appellate Court” in
2nd line of 1st paragraph and words `towards cost and interest’ be
read as “additional amount” in last line of 1st paragraph
of the order dated 26.04.2010 passed in Criminal Revision Application
No.66 of 2010 to Criminal Revision Application No.68 of 2010.

Order
accordingly.

(ANANT S. DAVE, J.)

*pvv

   

Top