Gujarat High Court
Gujarat vs Vali on 10 November, 2008
Gujarat High Court Case Information System
Print
CR.MA/395020/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 3950 of 2008
=========================================================
GUJARAT
POLLUTION CONTROL BOARD THRO R.H. BHATI - Applicant(s)
Versus
VALI
BRICKS & 1 - Respondent(s)
=========================================================
Appearance
:
MR
SUNIL L MEHTA for
Applicant(s) : 1
NOTICE NOT RECD BACK for Respondent(s) : 1
MR
PD BHATE APP for Respondent(s) :
2
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE H.B.ANTANI
Date
: 10/11/2008
ORAL
ORDER
1. Heard
learned advocate Mr.Sunil L. Mehta for the applicant, learned
advocate Mr.Shastri for respondent No.1 and learned A.P.P. Mr.P.D.
Bhate for respondent No.2-State.
2. Considering
the averments made in the application and the reasonings given by the
learned Additional J.M.F.C., Limkheda in Criminal Case No.841 of
2004, I am of the view that the prayer as set out in the application
to grant leave to file an appeal is required to be granted.
Accordingly, the same is granted.
3. In
view of the above, the application is allowed.
[H.B.ANTANI,J.]
Hitesh
Top