Gujarat High Court High Court

Ahmedabad vs Maneklal on 30 March, 2011

Gujarat High Court
Ahmedabad vs Maneklal on 30 March, 2011
Author: Z.K.Saiyed,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/16143/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 16143 of 2010
 

In


 

CRIMINAL
MISC.APPLICATION No. 16141 of 2010
 

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

 

AHMEDABAD
MUNICIPAL CORPORATION - Applicant(s)
 

Versus
 

MANEKLAL
RANCHODLAL PATEL & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
SUDHANSHU S PATEL for
Applicant(s) : 1, 
MR DK MODI for Respondent(s) : 1, 
MR MD MODI
for Respondent(s) : 1, 
MR HL JANI, APP for Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE Z.K.SAIYED
		
	

 

 
 


 

Date
: 30/03/2011 

 

 
 
ORAL
ORDER

Heard
learned Advocates for the respective parties.

In
the facts of the case, delay is condoned.

Rule
is made absolute.

(Z.K.SAIYED,
J.)

sas

   

Top