Gujarat High Court
Gujarat vs The on 4 February, 2011
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