Gujarat High Court High Court

District vs Kishor on 18 January, 2010

Gujarat High Court
District vs Kishor on 18 January, 2010
Author: Md Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.RA/734/2009	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
REVISION APPLICATION No. 734 of 2009
 

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


 

DISTRICT
COLLECTOR & 1 - Applicant(s)
 

Versus
 

KISHOR
M SAMANI THROUGH OWNER - Respondent(s)
 

=========================================================
 
Appearance : 
Mr
L R Pujari, Addl.PUBLIC PROSECUTOR
for Applicant(s) : 1 -
2. 
RULE NOT RECD BACK for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE MD SHAH
		
	

 

 
 


 

Date
: 18/01/2010 

 

 
 
ORAL
ORDER

It
is submitted by Mr R C Kakkad, learned Advocate that he has got
instructions to appear on behalf of the respondent.

Office
is directed to call for R & P of Food/ECA/Case/47/2005 from the
office of the Collector, Junagadh as well as R & P of Criminal
Appeal No.41/2006 from the court of Learned Addl.Sessions Judge, Fast
Track Court No.3, Junagadh so as to reach this court on or before
10.2.2010. S.O to 11.2.2010.

[M.D.

SHAH, J.]

msp

   

Top