Gujarat High Court
Ahmedabad vs Maneklal on 30 March, 2011
Gujarat High Court Case Information System
Print
CR.MA/16143/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 16143 of 2010
In
CRIMINAL
MISC.APPLICATION No. 16141 of 2010
=========================================================
AHMEDABAD
MUNICIPAL CORPORATION - Applicant(s)
Versus
MANEKLAL
RANCHODLAL PATEL & 1 - Respondent(s)
=========================================================
Appearance
:
MR
SUDHANSHU S PATEL for
Applicant(s) : 1,
MR DK MODI for Respondent(s) : 1,
MR MD MODI
for Respondent(s) : 1,
MR HL JANI, APP for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE Z.K.SAIYED
Date
: 30/03/2011
ORAL
ORDER
Heard
learned Advocates for the respective parties.
In
the facts of the case, delay is condoned.
Rule
is made absolute.
(Z.K.SAIYED,
J.)
sas
Top