Gujarat High Court Case Information System
Print
CR.MA/7312/2011 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 7312 of 2011
=========================================================
STATE
OF GUJARAT - Applicant(s)
Versus
BHUPENDRA
SHANTILAL SHAH & 1 - Respondent(s)
=========================================================
Appearance
:
PUBLIC
PROSECUTOR for
Applicant(s) : 1,
MR PP MAJMUDAR for Respondent(s) : 1 -
2.
=========================================================
CORAM
:
HONOURABLE
MS.JUSTICE HARSHA DEVANI
Date
: 28/09/2011
ORAL
ORDER
Perused
the note for speaking to minutes.
It
appears that in the judgment and order dated 23.8.2011 passed in
Criminal Misc. Application No.7312 of 2011 due to inadvertent
mistake, the following words
“Consequently,
it will be open for the trial court to proceed further with the
applications for anticipatory bail made by the respondents. However,
the respondents No.1 and 2 shall not be arrested till the trial court
decides the said application.”
have
been left out, whereas in other cognate matters, the same have been
inserted. In the circumstances, in the judgment and order dated
23.8.2011, the following paragraph shall be added as paragraph 12.
“Consequently,
it will be open for the trial court to proceed further with the
applications for anticipatory bail made by the respondents. However,
the respondents No.1 and 2 shall not be arrested till the trial court
decides the said application.”
Note
stands disposed of accordingly.
(Harsha
Devani,J)
pathan
Top