Gujarat High Court
Ahmedabad vs Mehul on 17 February, 2011
Gujarat High Court Case Information System
Print
CR.MA/249/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 249 of 2011
In
CRIMINAL
MISC.APPLICATION No. 13175 of 2010
=========================================
AHMEDABAD
MUNICIPAL CORPORATION - Applicant(s)
Versus
MEHUL
ISHWARBHAI PATEL & 1 - Respondent(s)
=========================================
Appearance
:
MS
JIRGA D JHAVERI for Applicant(s) : 1,
MR DK MODI for Respondent(s)
: 1,
MR MD MODI for Respondent(s) : 1,
MR HL JANI ADDITIONAL
PUBLIC PROSECUTOR for Respondent(s) :
2,
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE Z.K.SAIYED
Date
: 17/02/2011
ORAL
ORDER
This
application is preferred by the applicant for condonation of delay of
24 days in preferring the Appeal.
Learned
advocate Ms. Jirga Jhaveri for the applicant is not present. Mr. Modi
learned advocate for the respondent No.1 and Mr. H.L. Jani, learned
APP for the State is present.
Considering
the facts and circumstances stated in the application, delay of 24
days in filing Appeal is condoned. Rule is made absolutely.
(Z.K.SAIYED,
J.)
ynvyas
Top