Gujarat High Court Case Information System
Print
CR.MA/14437/2011 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 14437 of 2011
=========================================================
NAINESHBHAI
ANILBHAI SHAH - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance
:
MRS
VD NANAVATI for
Applicant(s) : 1,
MR HL JANI, APP for Respondent(s) : 1,
NOTICE
NOT RECD BACK for Respondent(s) : 2,
MR KRUNAL L SHAHI for
Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE MD SHAH
Date
: 18/10/2011
ORAL
ORDER
This
speaking to minutes has been filed Mrs.V.D.Nanavati, learned
advocate for the applicant for recalling the order dated 14-10-2011
passed in Cri.Misc.Appln.No.14437 of 2011. It is stated by learned
advocate, Mr.Saurabh Mehta for Mrs.V.D.Nanavati that instead of
passing aforesaid order in Cri.Misc.Appln.No.14379 of 2011, order
has been inadvertently passed in Cri.Misc.Appln.No.14437 of 2011. It
is further stated that Cri.Misc.Appln.No.14437 of 2011 was simply
adjourned to 19-10-2011 and aforesaid order was to be passed in
Cri.Misc.Appln.No.14379 of 2011. It is therefore requested that the
order passed in Cri.Misc.Appln.No.14437 of 2011 may be recalled and
order may be replaced in Cri.Misc.Appln.No.14379 of 2011.
It
is true that instead of passing order of issuance of notice and
granting ad-interim relief in Cri.Misc.Appln.No.14379 of 2011, this
Court has inadvertently passed order in Cri.Misc.Appln.No.14437 of
2011. In view of the above, aforesaid order has to be recalled and
matter is required to be simply adjourned.
Under
the circumstances, order dated 14-10-2011 passed in
Cri.Misc.Appln.No.14437 of 2011 is recalled and
Cri.Misc.Appln.No.14437 of 2011 is simply adjourned to 19-10-2011.
Office
to issue a fresh writ accordingly.
This
note for speaking to minutes stands allowed accordingly.
(M.D.SHAH,J.)
radhan
Top