Gujarat High Court Case Information System
Print
CR.MA/15278/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 15278 of 2010
In
CRIMINAL
MISC.APPLICATION No. 2897 of 2010
In
CRIMINAL MISC.APPLICATION No. 2897 of 2010
=========================================================
OMKAR
PUBLICITY - THRO' PRASHANTBHAI P DAVE (PROPRIETOR) - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance
:
MR
NISHANT LALAKIYA for
Applicant(s) : 1,
MR. R.C. KODEKAR, ADDL. PUBLIC PROSECUTOR for
Respondent(s) : 1,
NOTICE SERVED for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE Z.K.SAIYED
Date
: 04/04/2011
ORAL
ORDER
BELOW SPEAKING TO MINUTES DATED 23.3.2011
Heard
learned counsels for the parties. Learned counsel Mr. Nishant
Lalakiya for the applicant has filed this speaking to minutes for
necessary correction in the order dated 15.3.2011. In the order
dated 15.3.2011, in the last paragraph through oversight “Legal
Department”, instead of “The Secretary, High Court Legal
Services Committee” has been written. The same is corrected
and instead of “Legal Department”, “The Secretary,
High Court Legal Services Committee” shall be read.
In
view of above, this note for speaking to minutes is disposed of.
(Z.K.SAIYED,J.)
Vahid
Top