Gujarat High Court Case Information System
Print
SCR.A/923/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CRIMINAL APPLICATION No. 923 of
2011
=========================================================
CHETANBHAI
ASHOKBHAI PAREKH - Applicant(s)
Versus
STATE
OF GUJARAT & 2 - Respondent(s)
=========================================================
Appearance :
THROUGH
JAIL for
Applicant(s) : 1,
MR JK SHAH, ADDITIONAL PUBLIC PROSECUTOR for
Respondent(s) : 1,
None for Respondent(s) : 2 -
3.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 25/04/2011
ORAL
ORDER
Heard learned APP Mr. J.K. Shah
for the respondent-State.
The applicant has requested to
condone the delay of one day in surrendering before the jail
authority when the applicant was granted temporary release to attend
the post obsequies ceremony of his father.
Considering the ground for which
this application is sought for, I am inclined to condone the delay
of one day in surrendering before the jail authority. The authority
is directed to consider the delay of one day in late surrender and
the jail record of the applicant be treated as if there was no delay
in his surrender before the jail authority.
With the aforesaid, this
application stands disposed of. Sd/-
(Anant
S. Dave, J.)
Caroline
Top