Gujarat High Court High Court

Ahmedabad vs Nareshbhai on 31 January, 2011

Gujarat High Court
Ahmedabad vs Nareshbhai on 31 January, 2011
Author: Z.K.Saiyed,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/15882/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 15882 of 2010
 

In


 

CRIMINAL
MISC.APPLICATION No. 13405 of 2010
 

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


 

AHMEDABAD
MUNICIPAL CORPORATION - Applicant(s)
 

Versus
 

NARESHBHAI
LALCHANDBHAI NACHKANI & 3 - Respondent(s)
 

=========================================
 
Appearance : 
MS
JIRGA D JHAVERI for
Applicant(s) : 1, 
None for Respondent(s) : 1 - 3. 
MR HL JANI,
LD. ADDL. PUBLIC PROSECUTOR for Respondent(s) :
4, 
=========================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE Z.K.SAIYED
		
	

 

Date
: 31/01/2011
 

ORAL
ORDER

Rule,
returnable on 21st
February 2011. Mr.H.L. Jani,
learned Additional Public Prosecutor, waives service of Rule on
behalf of the respondent-State.

(Z.

K. Saiyed, J)

Anup

   

Top