Gujarat High Court
Harun vs State on 27 September, 2011
Gujarat High Court Case Information System
Print
SCR.A/2531/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CRIMINAL APPLICATION No. 2531 of 2011
======================================
HARUN
JAMALBHAI KHATKI - Applicant(s)
Versus
STATE
OF GUJARAT & 2 - Respondent(s)
======================================
Appearance
:
THROUGH
JAIL for Applicant(s) : 1,
MR KL PANDYA ADDITIONAL PUBLIC
PROSECUTOR for Respondent(s) : 1,
None for Respondent(s) : 2 -
3.
======================================
CORAM
:
HONOURABLE
MR.JUSTICE Z.K.SAIYED
Date
: 27/09/2011
ORAL
ORDER
Rule.
Learned APP Mr. Pandya waives service of Rule on behalf of the
respondent – State.
The
applicant has preferred this application through jail, upon rejection
of the application of parole leave.
I
have perused jail remarks of the applicant – convict, which
reflects that the applicant has been granted furlough leave recently.
Therefore, I am not inclined to grant him parole leave. I am in
total agreement with the reasons assigned by the Jail Authority.
Hence, dismissed. Rule discharged.
(Z.K.SAIYED,J.)
ynvyas
3pt”>ynvyas
Top