Gujarat High Court Case Information System
Print
R/CR.MA/7247/2011
ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No 7247 of 2011
================================================================
KHEMABEN
DHANJIJI SENDHAJI THAKORE....Applicant(s)
Versus
STATE
OF GUJARAT....Respondent(s)
================================================================
Appearance:
MR
HARSHAL M SHAH as ADVOCATE for the Applicant(s) No. 1
MR.
KANJIBHAI M BHUT as ADVOCATE for the Applicant(s) No. 1
PUBLIC
PROSECUTOR for the RESPONDENT(s) No. 1
================================================================
CORAM:
HONOURABLE
MR.JUSTICE G.B.SHAH
Date
: 27/05/2011
ORAL
ORDER
Learned counsel Mr.
Harshal Shah for Mr. K.M. Bhut for the applicant has drawn my
attention to the board and also to the cause title of the present
application and has submitted that the name of the applicant is
mentioned in the application as ‘Khemaben’. However, instead of that,
in the board, the name of the applicant is shown as ‘Khemabhai’.
There appears to be a
typographical error. Therefore, the office is directed to rectify the
same immediately. The learned advocate is directed to clear the
office objections on or before 30th May 2011.
S.O. to 31st
May 2011.
(G.
B. SHAH, J.)
omkar
Page
2 of 1
Top