Gujarat High Court
Kumarbhai vs State on 2 December, 2010
Gujarat High Court Case Information System
Print
SCR.A/2198/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CRIMINAL APPLICATION No. 2198 of 2010
=========================================================
KUMARBHAI
RAVJIBHAI VAGHARI - Applicant(s)
Versus
STATE
OF GUJARAT & 2 - Respondent(s)
=========================================================
Appearance :
THROUGH
JAIL for
Applicant(s) : 1,
Mr LR Pujari, Addl.PUBLIC PROSECUTOR for
Respondent(s) : 1,
None for Respondent(s) : 2 -
3.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 02/12/2010
ORAL
ORDER
The
concerned authority namely, District Magistrate and Collector,
Vadodara is directed to decide the application of the applicant for
grant of parole afresh in accordance with law, in view of the
election of the Local Authority is over. The application is disposed
of accordingly.
Copy
of the order be sent to the concerned authority by the Registry.
[ANANT
S. DAVE, J.]
msp
Top