Gujarat High Court High Court

Omkar vs State on 4 April, 2011

Gujarat High Court
Omkar vs State on 4 April, 2011
Author: Z.K.Saiyed,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/15282/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 15282 of 2010
 

In


 

CRIMINAL
MISC.APPLICATION No. 2896 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. KODERKAR, 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