Gujarat High Court High Court

Gujarat vs Unknown on 20 January, 2010

Gujarat High Court
Gujarat vs Unknown on 20 January, 2010
Author: Z.K.Saiyed,&Nbsp;
   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