Gujarat High Court
Ahmedabad vs State on 15 February, 2011
Gujarat High Court Case Information System
Print
CR.MA/12986/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 12986 of 2010
In
CRIMINAL
MISC.APPLICATION No. 12984 of 2010
=========================================
AHMEDABAD
MUNICIPAL CORPORATION (FOR & ON BEHALF OF) THRO' - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================
Appearance :
MR
JAYANT P BHATT for
Applicant(s) : 1,
MR HL JANI, LD. ADDL. PUBLIC PROSECUTOR for
Respondent(s) : 1,
RULE SERVED 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. Delay of 13 days caused in preferring the appeal is hereby
condoned. Rule is made absolute accordingly.
(Z.
K. Saiyed, J)
Anup
Top