Gujarat High Court High Court

K.Jinraj vs State on 12 March, 2010

Gujarat High Court
K.Jinraj vs State on 12 March, 2010
Author: Bankim.N.Mehta,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.RA/652/2007	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
REVISION APPLICATION No. 652 of 2007
 

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

 

K.JINRAJ
KARUNAKARAN & 1 - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
MITESH R AMIN for
Applicant(s) : 1 - 2. 
MR HH PARIKH, ADDL. PUBLIC PROSECUTOR for
Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE BANKIM.N.MEHTA
		
	

 

 
 


 

Date
: 12/03/2010 

 

 
 
ORAL
ORDER

BELOW NOTE FOR SPEAKING TO MINUTE

The
applicants have sought clarification/ modification of order. There is
no ambiguity in the order. The applicants want this Court to
interpret its own order, which is not permissible in this proceeding.
Therefore, the Note for Speaking to Minute cannot be entertained and
hence rejected.

(BANKIM.N.MEHTA,
J.)

shekhar/-

   

Top