Gujarat High Court High Court

Shantubhai vs State on 19 November, 2010

Gujarat High Court
Shantubhai vs State on 19 November, 2010
Author: Anant S. Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCR.A/2250/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CRIMINAL APPLICATION No. 2250 of 2010
 

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

SHANTUBHAI
TAPUBHAI KHACHAR - CONVICT PRISONER - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 2 - Respondent(s)
 

======================================
 
Appearance : 
MS
KD PARMAR for Applicant
 

Ms.
Krina Calla, APP, for respondent
No.1 
======================================
 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	

 

 
 


 

Date
: 19/11/2010 

 

 
 
ORAL
ORDER

The
application for parole was rejected by the Competent Authority on the
ground of issuance of election notification. Now, the election is
over and it will be open to the applicant to apply for parole to the
Competent Authority and, in such an event, the Competent Authority
will decide the said application in accordance with law.

With
the aforesaid observation, this application is disposed of.

(ANANT
S. DAVE, J.)

(swamy)

   

Top