Gujarat High Court High Court

Indrasinh vs State on 26 October, 2010

Gujarat High Court
Indrasinh vs State on 26 October, 2010
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCR.A/1828/2006	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CRIMINAL APPLICATION No. 1828 of 2006
 

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

 

INDRASINH
@ JAGDISHSINH - MAHENDRASINH - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 2 - Respondent(s)
 

=========================================================
 
Appearance
: 
THROUGH
JAIL for Applicant(s)
: 1, 
PUBLIC PROSECUTOR for Respondent(s) : 1, 
None for
Respondent(s) : 2 -
3. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

 
 


 

Date
: 13/11/2006 

 

 
 
ORAL
ORDER

This
application has been filed on behalf of the applicant praying for
extention of parole leave for repairing his house. It is reported
that no genuine reason is pointed out to extension of parole leave.
Hence the application is rejected.

(K.S.Jhaveri,J)

mary//

   

Top