Gujarat High Court High Court

Ahmedabad vs Manoj on 30 March, 2011

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

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/16149/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 16149 of 2010
 

In


 

CRIMINAL
MISC.APPLICATION No. 16145 of 2010
 

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

 

AHMEDABAD
MUNICIPAL CORPORATION - Applicant(s)
 

Versus
 

MANOJ
RAMCHANDRA KESHWANI & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
SUDHANSHU S PATEL for
Applicant(s) : 1, 
RULE SERVED BY DS for Respondent(s) : 1, 
MR
RC KODEKAR, APP for Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE Z.K.SAIYED
		
	

 

 
 


 

Date
: 30/03/2011 

 

 
 
ORAL
ORDER

Heard
learned Advocates for the respectively parties. In the facts of the
case, application is allowed. Delay is condoned. Rule is made
absolute accordingly.

(Z.K.SAIYED,
J.)

sas

   

Top