Gujarat High Court High Court

State vs Jethisinh on 3 September, 2010

Gujarat High Court
State vs Jethisinh on 3 September, 2010
Author: Dn Patel,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	


 


	 

CR.MA/13624/2007	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 13624 of 2007
 

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

 

STATE
OF GUJARAT - Applicant(s)
 

Versus
 

JETHISINH
KULUBAVA PADHIYAR - Respondent(s)
 

=========================================================
 
Appearance
: 
Mr.
K.T.Dave, Addl. PUBLIC
PROSECUTOR for the
Applicant. 
MR
BB NAIK for the
Respondent. 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE DN PATEL
		
	

 

			Date
: 07/03/2008 

 

 
				ORAL
ORDER

Learned
Additional Public Prosecutor submitted that in fact, title of the
present application ought to have been Criminal Revision Application
and therefore, leave to amend the title may be granted. In view of of
this submission, permission as prayed for is granted. This Criminal
Miscellaneous Application is permitted to be converted into Criminal
Revision Application. S.O. to 27th March, 2008.

(D.N.Patel,J)

***darji

   

Top