Gujarat High Court
Mohammadbhai vs State on 26 September, 2011
Gujarat High Court Case Information System
Print
SCA/9583/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
ORDER
BELOW SPEAKING TO MINUTES
IN
SPECIAL
CIVIL APPLICATION No. 9583 of
2011
=========================================================
MOHAMMADBHAI
VALIMAMADBHAI GARAANA - Petitioner(s)
Versus
STATE
OF GUJARAT THROUGH SECRETARY & 2 - Respondent(s)
=========================================================
Appearance :
MR
PP MAJMUDAR for
Petitioner(s) : 1, 1.2.1, 1.2.2,1.2.3 MR SHAKTI S JADEJA for
Petitioner(s) : 1, 1.2.1, 1.2.2,1.2.3
GOVERNMENT PLEADER for
Respondent(s) : 1,
DS AFF.NOT FILED (N) for Respondent(s) :
1,
NOTICE SERVED BY DS for Respondent(s) : 2 -
3.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE S.R.BRAHMBHATT
Date
: 26/09/2011
ORAL
ORDER
The
word figuring in the order dated 15.09.2011, passsed in S.C.A. No.
9583 of 2011 in 8th line from the botom, “known”
be read as “not”. The note for speaking to minutes is
disposed of.
(S.R.BRAHMBHATT,
J.)
Pankaj
Top