Gujarat High Court
Ahmedabad vs Navinkumar on 15 February, 2011
Gujarat High Court Case Information System
Print
CR.MA/247/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 247 of 2011
In
CRIMINAL
MISC.APPLICATION No. 13173 of 2010
=========================================
AHMEDABAD
MUNICIPAL CORPORATION - Applicant(s)
Versus
NAVINKUMAR
B JAIN & 1 - Respondent(s)
=========================================
Appearance :
MS
JIRGA D JHAVERI for
Applicant(s) : 1,
MR DK MODI for Respondent(s) : 1,
MR HL JANI,
LD. ADDL. PUBLIC PROSECUTOR for Respondent(s) :
2,
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE Z.K.SAIYED
Date
: 15/02/2011
ORAL
ORDER
Heard.
In view of averments made in the application, present application is
allowed in terms of paragraph 3(A). Delay of 18 days caused in
preferring Criminal Appeal is hereby condoned. Rule is made absolute
accordingly.
(Z.
K. Saiyed, J)
Anup
Top