Gujarat High Court High Court

Sajidkhan vs State on 18 February, 2010

Gujarat High Court
Sajidkhan vs State on 18 February, 2010
Author: Akil Kureshi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/5/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 5 of 2010
 

 
=======================================================


 

SAJIDKHAN
LATIFKHAN RATHOD & 5 - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=======================================================
Appearance : 
MR
EE SAIYED for Applicant(s) : 1 - 6. 
MS CM SHAH APP for
Respondent(s) : 1, 
MR NS SHETH for Respondent(s) :
2, 
======================================================= 

 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE AKIL KURESHI
		
	

 

 
 


 

Date
: 18/02/2010
 

ORAL
ORDER

BELOW NOTE FOR SPEAKING TO MINUTES

Through
this note, it is pointed out that in an order dated 16.02.2010,
though stay against further investigation was granted, same has not
been transcribed in the order. Request of the counsel is genuine. It
is accepted. Due to oversight, the said portion was not transcribed
in the order dated 16.02.2010. In the order dated 16.02.2010,
therefore, following shall be treated to have been added :-

till
next date of hearing, there shall be stay against further
investigation.

The
applicant is permitted to take direct service of the corrected order.

Note
for speaking to minutes stands disposed of accordingly.

(AKIL
KURESHI,J.)

/patil

   

Top