Gujarat High Court Case Information System
Print
CR.MA/10789/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 10789 of 2008
In
CRIMINAL
MISC.APPLICATION No. 2172 of 2005
=========================================================
RAMESHBHAI
NARSINHDAS PATEL - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance
:
MS
KD PARMAR for
Applicant(s) : 1,
PUBLIC PROSECUTOR for Respondent(s) : 1,
None
for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 29/08/2008
ORAL
ORDER
This
application is preferred by the applicant-Orig. Respondent No.2,
praying for correction in the final portion of the order, i.e.
Para-6, passed by this Court on 8-3-2007 in Criminal Misc.
Application No. 2172 of 2005.
In
the above order in paragraph-6, due to an inadvertent mistrake it has
been mentioned as, ?S In view of the above, the amount of Rs.
35,000/- will be paid to the petitioner by respondent no.2 , which is
full and final settlement against all the dues against the
petitioner.??
In
fact, the aforesaid amount was ordered ?S to be paid by the
Petitioner, to the Respondent No.2?S
Therefore,
the order is to be read accordingly.
This application stands disposed
of.
(K.S. Jhaveri, J)
*Himanshu
Top