Gujarat High Court High Court

Ahmedabad vs Kanaiyalal on 4 October, 2011

Gujarat High Court
Ahmedabad vs Kanaiyalal on 4 October, 2011
Author: Md Shah,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/359/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 359 of 2011
 

In


 

CRIMINAL
MISC.APPLICATION No. 362 of 2011
 

 
=========================================
 

AHMEDABAD
MUNICIPAL CORPORATION - Applicant(s)
 

Versus
 

KANAIYALAL
SATYANARAYAN SHAH (DECEASED THEREFORE ABETTED) & 4 -
Respondent(s)
 

=========================================
 
Appearance : 
MS
JIRGA D JHAVERI for
Applicant(s) : 1, 
None for Respondent(s) : 1, 
MR DK MODI for
Respondent(s) : 2 - 4. 
MR MD MODI for Respondent(s) : 2 -
4. 
PUBLIC PROSECUTOR for Respondent(s) :
5, 
=========================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE MD SHAH
		
	

 

 
 


 

Date
: 04/10/2011 

 

ORAL
ORDER

Heard
learned Advocate for the applicant.

Having
heard the learned Advocate for the applicant and having regard to the
facts and circumstances of the case, leave to file appeal is granted.
This application stands accordingly allowed.

[M.D.Shah,
J.]

satish

   

Top