Gujarat High Court High Court

Gujarat vs The on 4 February, 2011

Gujarat High Court
Gujarat vs The on 4 February, 2011
Author: S.R.Brahmbhatt,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.A/12/2007	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
APPEAL No. 12 of 2007
 

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

 

GUJARAT
POLLUTION CONTROL BOARD - Appellant
 

Versus
 

THE
STATE OF GUJARAT & 4 ?  Respondents 

 

=========================================================
 
Appearance
: 
MR
SUNIL L. MEHTA for Appellant : 1, 
MR MA PATEL ADDL PUBLIC
PROSECUTOR for Respondent  : 1, 
MR EJAZ QURESHI FOR SHAKEEL A
QURESHI for Respondents : 2 -
5. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE S.R.BRAHMBHATT
		
	

 

 
 


 

Date
: 08/01/2007 

 

 
 
ORAL
ORDER

Appeal
admitted.

As
Shri Ejaz Qureshi, learned advocate for Shri Shakeel A. Qureshi
appears for respondents ? original accused, bailable warrant is not
required to be issued against them.

(S.R.BRAHMBHATT,
J.)

pallav

   

Top