Gujarat High Court High Court

Ahmedabad vs Navinkumar on 15 February, 2011

Gujarat High Court
Ahmedabad vs Navinkumar on 15 February, 2011
Author: Z.K.Saiyed,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/247/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 247 of 2011
 

In


 

CRIMINAL
MISC.APPLICATION No. 13173 of 2010
 

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


 

AHMEDABAD
MUNICIPAL CORPORATION - Applicant(s)
 

Versus
 

NAVINKUMAR
B JAIN & 1 - Respondent(s)
 

=========================================
 
Appearance : 
MS
JIRGA D JHAVERI for
Applicant(s) : 1, 
MR DK MODI for Respondent(s) : 1, 
MR HL JANI,
LD. ADDL. PUBLIC PROSECUTOR for Respondent(s) :
2, 
=========================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE Z.K.SAIYED
		
	

 

Date
: 15/02/2011
 

ORAL
ORDER

Heard.

In view of averments made in the application, present application is
allowed in terms of paragraph 3(A). Delay of 18 days caused in
preferring Criminal Appeal is hereby condoned. Rule is made absolute
accordingly.

(Z.

K. Saiyed, J)

Anup

   

Top