Gujarat High Court High Court

Hirabhai vs State on 13 December, 2010

Gujarat High Court
Hirabhai vs State on 13 December, 2010
Author: Anant S. Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCR.A/2202/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CRIMINAL APPLICATION No. 2202 of 2010
 

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

HIRABHAI
@ KALIYO FATESINGHBHAI VASAVA - 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
: 13/12/2010 

 

ORAL
ORDER

Heard
learned APP for the respondent-State.

It
appears from the record that on earlier occasion the application for
grant of parole was rejected on the ground that notification for
election of local authorities was in force. Now, the election for
local authorities is over and, therefore, the authority shall decide
the application of the applicant afresh in accordance with law within
a period of three weeks from today.

With
the aforesaid, this application is disposed of.

[ANANT
S. DAVE, J.]

//smita//

   

Top