Gujarat High Court
Ahmedabad vs State on 15 February, 2011
Gujarat High Court Case Information System Print CR.MA/12986/2010 1/ 1 ORDER IN THE HIGH COURT OF GUJARAT AT AHMEDABAD CRIMINAL MISC.APPLICATION No. 12986 of 2010 In CRIMINAL MISC.APPLICATION No. 12984 of 2010 ========================================= AHMEDABAD MUNICIPAL CORPORATION (FOR & ON BEHALF OF) THRO' - Applicant(s) Versus STATE OF GUJARAT & 1 - Respondent(s) ========================================= Appearance : MR JAYANT P BHATT for Applicant(s) : 1, MR HL JANI, LD. ADDL. PUBLIC PROSECUTOR for Respondent(s) : 1, RULE SERVED 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. Delay of 13 days caused in preferring the appeal is hereby
condoned. Rule is made absolute accordingly.
(Z.
K. Saiyed, J)
Anup
Top