Gujarat High Court
Ahmedabad vs Kamleshsinh on 28 February, 2011
Gujarat High Court Case Information System
Print
CR.MA/12490/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 12490 of 2010
In
CRIMINAL
MISC.APPLICATION No. 12489 of 2010
=========================================================
AHMEDABAD
MUNICIPAL CORPORATION (FOR & ON BEHALF OF) - Applicant(s)
Versus
KAMLESHSINH
GOVINDSINH BIHOLA & 1 - Respondent(s)
=========================================================
Appearance
:
MR
JAYANT P BHATT for
Applicant(s) : 1,
RULE SERVED for Respondent(s) : 1,
MR DK MODI
for Respondent(s) : 1,
MR MD MODI for Respondent(s) : 1,
PUBLIC
PROSECUTOR for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE Z.K.SAIYED
Date
: 28/02/2011
ORAL
ORDER
Considering
the facts and averments made in the application, this application is
allowed. Delay caused in filing criminal misc. application for leave
to appeal is hereby condoned. Rule is made absolute.
(Z.K.SAIYED,J.)
Vahid
Top