Gujarat High Court
Ahmedabad vs Murlidhar on 10 May, 2011
Gujarat High Court Case Information System
Print
CR.MA/16153/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 16153 of 2010
In
CRIMINAL
MISC.APPLICATION No. 16151 of 2010
=========================================================
AHMEDABAD
MUNICIPAL CORPORATION - Applicant(s)
Versus
MURLIDHAR
ASUMAL LAKHANI & 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. H.L. JANI, ADDL. PUBLIC PROSECUTOR for
Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE Z.K.SAIYED
Date
: 10/05/2011
ORAL
ORDER
Considering
the facts and averments made in the application, this application is
allowed. Delay caused in filing criminal appeal is hereby condoned.
Rule is made absolute.
(Z.K.SAIYED,J.)
Vahid
Top