Gujarat High Court High Court

Kantibhai vs State on 25 November, 2010

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

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCR.A/2305/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CRIMINAL APPLICATION No. 2305 of 2010
 

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

KANTIBHAI
PRATAPBHAI KHANT - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 2 - Respondent(s)
 

======================================
 
Appearance : 
THROUGH
JAIL for Applicant
 

Ms.
Krina Calla APP for Respondent(s) : 1, 
None for Respondent(s) : 2
- 3. 
======================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	

 

 
 


 

Date
: 25/11/2010 

 

 
 
ORAL
ORDER

The
application for parole was rejected by the competent authority on the
ground of notification of election of local authorities in the State
of Gujarat. Now, the election is over. Hence, the application for
parole can be preferred before the competent authority and the same
shall be considered in accordance with law as early as possible.

With
the aforesaid observation, this application is disposed of.

(ANANT
S. DAVE, J.)

(swamy)

   

Top