Gujarat High Court High Court

Mohmadmiya vs State on 25 November, 2010

Gujarat High Court
Mohmadmiya vs State on 25 November, 2010
Author: Anant S. Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCR.A/2313/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CRIMINAL APPLICATION No. 2313 of 2010
 

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


 

MOHMADMIYA
HUSSAINMIYA DHOBI - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 2 - Respondent(s)
 

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


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	

 

 
 


 

Date
: 25/11/2010 

 

ORAL
ORDER

RULE.

Learned APP waives service of Rule for the respondent-State.

This
application for grant of parole for 30 days preferred by the
applicant came to be rejected by the competent authority on the
ground of Notification pertaining to Election of Local Authorities
was in force.

In
view of the above, the authority is directed to decide the
application for grant of parole preferred by the applicant afresh in
accordance with law.

With
the aforesaid, this application is disposed of. Rule is discharged.

[ANANT
S. DAVE, J.]

msp

   

Top