Gujarat High Court Case Information System
Print
SCR.A/2069/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CRIMINAL APPLICATION No. 2069 of 2008
=========================================================
KARIMBHAI
OSMANBHAI GHANCHI - Applicant(s)
Versus
STATE
OF GUJARAT & 2 - Respondent(s)
=========================================================
Appearance
:
MS
KRISHNA U MISHRA for
Applicant(s) : 1,
MR
MR MENGDE, APP for
Respondents
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE MD SHAH
Date
: 17/10/2008
ORAL
ORDER
Heard
learned advocate for the petitioner and learned APP Mr.Mengde for the
respondent State.
2. The
present application has been filed for releasing the petitioner on
parole leave in connection with the ?SMamara?? ceremony at his
sister’s house.
3. It
is submitted by learned advocate for the petitioner that the
application made to the District Magistrate, Rajkot on 13.10.2008 to
release him on parole leave has not yet been decided by the said
authority.
4. In
view of the above, it is directed that the District Magistrate,
Rajkot will decide the application of the petitioner for parole leave
on or before 20.10.2008. Office is directed to send the copy
of this order by FAX to the concerned Magistrate forthwith.
5. With
the above observations and directions, this petition stands disposed
of.
(M.D.Shah,J.)
Sreeram.
Top