Gujarat High Court
The vs State on 21 October, 2011
Gujarat High Court Case Information System
Print
CR.MA/9657/2009 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 9657 of 2009
In
SPECIAL
CRIMINAL APPLICATION No. 369 of 2007
=========================================================
THE
BOMBAY HUMANITARIAN LEAGUE(A REGISTERED TRUST,NO.F-164) -
Applicant(s)
Versus
STATE
OF GUJARAT & 2 - Respondent(s)
=========================================================
Appearance :
MR
NM KAPADIA for
Applicant(s) : 1,
PUBLIC PROSECUTOR for Respondent(s) : 1,
NOTICE
SERVED BY DS for Respondent(s) : 2 -
3.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE M.R. SHAH
Date
: 15/01/2010
ORAL
ORDER
Though
served, nobody appears on behalf of respondent No.3, Ahmedabad
Municipal Corporation. Under the circumstances, matter is stand over
to 22 nd January, 2010.
On the next date of hearing, Shri G.B.Chaudhari, In-charge,
Superintendent, Cattle Nuisance, Control Department, is hereby
directed to remain present before this Court at 2.30 p.m. to assist
the Court.
Direct
service is permitted.
(M.R.SHAH,
J.)
(ashish)
Top