Gujarat High Court
Ahmedabad vs Kanaiyalal on 4 October, 2011
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