Gujarat High Court Case Information System
Print
CR.A/2615/2009 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
APPEAL No. 2615 of 2009
=========================================
GUJARAT
POLLUTION CONTROL BOARD, HARKISHAN RAMNIKLAL JOSHI - Appellant(s)
Versus
WASHING
GHAT OF BHANUBHAI CHANABHAI MAKWANA & 2 - Opponent(s)
=========================================
Appearance
:
MR
RITURAJ M MEENA for Appellant(s) : 1,
None for Opponent(s) : 1 -
2.
PUBLIC PROSECUTOR for Opponent(s) :
3,
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE Z.K.SAIYED
Date
: 20/01/2010
ORAL
ORDER
From
the perusal of the papers, it appears that the appellant Gujarat
Pollution Control Board has preferred this appeal against the
judgment and order dated 8.12.2008 passed by the learned Judicial
Magistrate, First Class, Behsan in Criminal Case No.784 of 2003.
In
this matter, Mr. Rituraj M. Meena, learned counsel appears on behalf
of the appellant. This matter is listed for the purpose of admission.
Today, the matter is called out thrice, but learned counsel Mr. Meena
is not present even on the third call. Therefore, it appears that the
appellant is not interested in the matter.
However,
in the interest of justice, as a last chance, the matter is adjourned
to 24.2.2010.
(Z.K.SAIYED,
J.)
ynvyas
Top