Gujarat High Court
Kantibhai vs Unknown on 23 November, 2010
Gujarat High Court Case Information System
Print
CR.A/584/1990 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
APPEAL No. 584 of 1990
=========================================
KANTIBHAI
M LIMBACHIA - Appellant(s)
Versus
RAKESH
TRADERS & 10 - Opponent(s)
=========================================
Appearance
:
NOTICE NOT
RECD BACK for
Appellant(s) : 1,
MR
MC SHAH for Appellant(s) : 1,
NOTICE SERVED for Opponent(s) : 1 -
2,4 - 10.
MR JB PARDIWALA for Opponent(s) : 3,
- for
Opponent(s) : 11,
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE Z.K.SAIYED
Date
: 23/11/2010
ORAL
ORDER
Present
appeal is preferred by the appellant-Food Inspector being aggrieved
by and dissatisfied with the judgment and order of acquittal dated
01st June 1989 passed by the learned Judicial Magistrate
First Class, Navsari, in Criminal Case No.2479 of 1984.
Board
shows that notice is not received back for the appellant-Food
Inspector. Hence, office is directed to issue Fresh Notice to
the appellant-Food Inspector or his successor in his office through
Chief Officer of Navsari Nagarpalika, returnable on 13th
December 2010.
(Z.
K. Saiyed, J)
Anup
Top