Gujarat High Court
Suresh vs State on 12 July, 2011
Gujarat High Court Case Information System
Print
SCR.A/1648/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CRIMINAL APPLICATION No. 1648 of 2011
=========================================================
SURESH
PRATAPJI THAKORE - Applicant(s)
Versus
STATE
OF GUJARAT & 2 - Respondent(s)
=========================================================
Appearance
:
THROUGH
JAIL for
Applicant
Ms.
Manisha L. Shah, APP, for respondent
No.1
======================================
CORAM
:
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 12/07/2011
ORAL
ORDER
The
applicant-convict is granted furlough in the recent past in the month
of May 2011.
In
view of the above, the request of the applicant for grant of parole
to see his ailing father who is suffering from kidney ailment, cannot
be acceded to. This application is rejected. The Registry is directed
to communicate this order to the applicant through the jail
authority.
(ANANT
S. DAVE, J.)
(swamy)
Top