Gujarat High Court High Court

Ahmedabad vs Deepak on 4 August, 2011

Gujarat High Court
Ahmedabad vs Deepak on 4 August, 2011
Author: Z.K.Saiyed,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/61/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 61 of 2011
 

In


 

CRIMINAL
MISC.APPLICATION No. 10580 of 2010
 

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


 

AHMEDABAD
MUNICIPAL CORPORATION - Applicant(s)
 

Versus
 

DEEPAK
CHANDRAKANT PATEL & 1 - Respondent(s)
 

======================================
 
Appearance
: 
MR
SUDHANSHU S PATEL for Applicant(s) : 1, 
MR LALIT V PATEL for
Respondent(s) : 1, 
MR HL JANI ADDITIONAL PUBLIC PROSECUTOR for
Respondent(s) : 2, 
======================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE Z.K.SAIYED
		
	

 

 
 


 

Date
: 04/08/2011 

 

 
 
ORAL
ORDER

Heard
learned advocate Mr. Lalit V. Patel for respondent No.1 and learned
APP Mr. H.L. Jani for the respondent No.2 – State.

Perused
the application. The delay of 7 days in filing the Criminal Appeal is
hereby condoned. Rule is made absolute.

(Z.K.SAIYED,J.)

ynvyas

   

Top