Gujarat High Court High Court

Kalpesh vs State on 30 August, 2011

Gujarat High Court
Kalpesh vs State on 30 August, 2011
Author: Anant S. Dave,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/12020/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 12020 of 2011
 

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

KALPESH
GOVINDBHAI SOLANKI – Applicant(s)

Versus

STATE
OF GUJARAT – Respondent(s)

=============================================
Appearance
:

MR MAHENDRA U VORA for
Applicant(s) : 1,
MS MANISHA L SHAH ADDL. PUBLIC PROSECUTOR for
Respondent(s) : 1,
=============================================

CORAM
:

HONOURABLE
MR.JUSTICE ANANT S. DAVE

Date
: 30/08/2011

SPEAKING
TO MINUTES NOTE

This
speaking to minutes note is filed on the ground that vide order dated
26.8.2011 bail was granted but in paragraphs No. 2 and 7 of the order
instead of Sardarnagar Police Station it is mentioned as Sabarmati
Police Station.

Speaking
to minutes note is allowed and the paragraphs No. 2 and 7 of order
dated 26.8.2011 where “Sabarmati Police Station” is
mentioned is now to be read as “Sardarnagar Police Station”.

[ANANT
S. DAVE, J.]

//smita//

   

Top