Gujarat High Court High Court

Gujarat vs Vali on 10 November, 2008

Gujarat High Court
Gujarat vs Vali on 10 November, 2008
Author: H.B.Antani,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/395020/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 3950 of 2008
 

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

 

GUJARAT
POLLUTION CONTROL BOARD THRO R.H. BHATI - Applicant(s)
 

Versus
 

VALI
BRICKS & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
SUNIL L MEHTA for
Applicant(s) : 1 
NOTICE NOT RECD BACK for Respondent(s) : 1 
MR
PD BHATE APP for Respondent(s) :
2 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE H.B.ANTANI
		
	

 

Date
: 10/11/2008 

 

ORAL
ORDER

1. Heard
learned advocate Mr.Sunil L. Mehta for the applicant, learned
advocate Mr.Shastri for respondent No.1 and learned A.P.P. Mr.P.D.
Bhate for respondent No.2-State.

2. Considering
the averments made in the application and the reasonings given by the
learned Additional J.M.F.C., Limkheda in Criminal Case No.841 of
2004, I am of the view that the prayer as set out in the application
to grant leave to file an appeal is required to be granted.
Accordingly, the same is granted.

3. In
view of the above, the application is allowed.

[H.B.ANTANI,J.]

Hitesh

   

Top