Gujarat High Court High Court

Abdulkadar vs State on 17 June, 2011

Gujarat High Court
Abdulkadar vs State on 17 June, 2011
Author: M.R. Shah,
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCR.A/1635/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CRIMINAL APPLICATION No. 1635 of 2010
 

With


 

SPECIAL
CRIMINAL APPLICATION No. 1636 of 2010
 

With


 

SPECIAL
CRIMINAL APPLICATION No. 1670 of 2010
 

With


 

SPECIAL
CRIMINAL APPLICATION No. 2600 of 2010
 

With


 

SPECIAL
CRIMINAL APPLICATION No. 2601 of 2010
 

With


 

SPECIAL
CRIMINAL APPLICATION No. 2602 of 2010
 

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

 

ABDULKADAR
MOHAMAD AZAM SHEIKH - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 2 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
NA SHAIKH for
Applicant(s) : 1, 
MR KP RAVAL ADDL.PUBLIC PROSECUTOR for
Respondent(s) : 1, 
MR KAUSHAL D PANDYA for Respondent(s) : 2, 
MR
RJ GOSWAMI for Respondent(s):3
 

MR
NM KAPADIA for Original Complainant.
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE M.R. SHAH
		
	

 

Date
: 17/06/2011 

 

 ORDER

ON NOTE FOR SPEAKING TO MINUTES

In
the C.A.V. Judgement and Order dtd.12/5/2011 passed by this Court in
these matters, in the Appearance, name of Mr.N.M. Kapadia, learned
advocate be read as the advocate for original complainant.

In
para 7, name of Mr.Kaushal Pandya, learned advocate be read as the
advocate appearing on behalf of the Surat Municipal Corporation and
name of Mr.R.J. Goswami be read as the advocate appearing on behalf
of the NGOs.

In
paragraph Nos. 8.05 and 8.06, the Words “Prevention of
Atrocities on Animal Act” be read as Prevention of Cruelty to
Animal Act”

Present
Note for Speaking to Minutes disposed of accordingly.

Registry
is directed to issue fresh writ/order accordingly.

[M.R.

SHAH, J.]

rafik

   

Top