Gujarat High Court
Kaluram vs Babulal on 10 August, 2010
Gujarat High Court Case Information System
Print
CA/7033/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR STAY No. 7033 of 2010
In
FIRST
APPEAL No. 1823 of 2010
=========================================================
KALURAM
MAGANLAL MISTRY - Petitioner(s)
Versus
BABULAL
MAGANLAL MISTRY - Respondent(s)
=========================================================
Appearance
:
SHRIKAR
H BHATT for
Petitioner(s) : 1,
MR MAKBUL I MANSURI for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE MD SHAH
Date
: 10/08/2010
ORAL
ORDER
This
speaking to minutes has been filed Mr.Makbul I.Mansuri, learned
advocate for the respondent for correcting the order dated 12-7-2010
passed in Civil Appln.No.7033 of 2010. It is stated that instead of
ordering to deposit an amount of Rs.6,50,000/-, an amount of
Rs.6,05,000/- was mentioned and hence, it is requested that the
order be corrected accordingly.
Under
the circumstances, the figure Rs.6,05,000/- as mentioned in
the order dated 12-7-2010 passed in Civil Appln.No.7033 of 2010 is
corrected to read as Rs.6,50,000/- . Office to issue a fresh
writ accordingly.
This
note for speaking to minutes stands disposed of accordingly.
(M.D.SHAH,J.)
radhan
Top