Gujarat High Court
The vs State on 21 October, 2011
Gujarat High Court Case Information System Print CR.MA/9657/2009 1/ 1 ORDER IN THE HIGH COURT OF GUJARAT AT AHMEDABAD CRIMINAL MISC.APPLICATION No. 9657 of 2009 In SPECIAL CRIMINAL APPLICATION No. 369 of 2007 ========================================================= THE BOMBAY HUMANITARIAN LEAGUE(A REGISTERED TRUST,NO.F-164) - Applicant(s) Versus STATE OF GUJARAT & 2 - Respondent(s) ========================================================= Appearance : MR NM KAPADIA for Applicant(s) : 1, PUBLIC PROSECUTOR for Respondent(s) : 1, NOTICE SERVED BY DS for Respondent(s) : 2 - 3. ========================================================= CORAM : HONOURABLE MR.JUSTICE M.R. SHAH Date : 15/01/2010 ORAL ORDER
Though
served, nobody appears on behalf of respondent No.3, Ahmedabad
Municipal Corporation. Under the circumstances, matter is stand over
to 22 nd January, 2010.
On the next date of hearing, Shri G.B.Chaudhari, In-charge,
Superintendent, Cattle Nuisance, Control Department, is hereby
directed to remain present before this Court at 2.30 p.m. to assist
the Court.
Direct
service is permitted.
(M.R.SHAH,
J.)
(ashish)
Top