Gujarat High Court High Court

Manishaben vs State on 4 November, 2008

Gujarat High Court
Manishaben vs State on 4 November, 2008
Author: M.R. Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/14240/2008	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 14240 of 2008
 

In


 

CRIMINAL
MISC.APPLICATION No. 13298 of 2008
 

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

 

MANISHABEN
BHUPATBHAI RATHOD - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
Harnish Darji for Applicant(s) : 1, 
Mr. S.P.Hasurkar, A.P.P for
Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE M.R. SHAH
		
	

 

 
 


 

Date
: 04/11/2008 

 

 
 
ORAL
ORDER

Rule.

Shri S.P.Hasurkar, learned A.P.P waives service of rule on behalf of
respondent State.

With
the consent of learned Advocates appearing for the respective
parties, the application is taken up for final hearing today.

By
way of this application, petitioner-original accused has prayed to
correct the name of the father of the petitioner as Bhupatbhai in
place of Popatbhai in the order dated 24.10.2008 passed in Criminal
Misc. Application No. 13298 of 2008.

Shri
Harnish Darji, learned Advocate on behalf of the petitioner has
submitted that earlier vide order dated 24.10.2008 passed in
Criminal Misc. Application No. 13298 of 2008, applicant has been
enlarged from bail in connection with complaint being registered as
C.R.No.I-344 of 2008 registered with Malaviyanagar Police Station.
However, in the cause title, the name of the father of the applicant
is wrongly mentioned as Popatbhai instead of Bhupatbhai.

Having
heard the learned Advocates appearing for the respective parties, it
appears that there is a bona fide mistake on the part of the
applicant in mentioning the name of the father of the applicant as
Popatbhai instead of Bhupatbhai. Hence, present application is
allowed. In order dated 24.10.2008 passed in Criminal Misc.
Application No. 13298 of 2008 the name of ?SManishaben Popatbhai
Rathod?? be read as ?SManishaben Bhupatbhai Rathod??. Registry is
directed to issue fresh writ accordingly. Rule is made absolute
accordingly.

Direct
service is permitted.

Sd/-

(M.R.SHAH,J.)

JYOTI

   

Top