Gujarat High Court High Court

Narvatbhai vs State on 23 March, 2011

Gujarat High Court
Narvatbhai vs State on 23 March, 2011
Author: Anant S. Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCR.A/671/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CRIMINAL APPLICATION No. 671 of 2011
 

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

NARVATBHAI
SHANKARBHAI BARIA - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 2 - Respondent(s)
 

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

Mr.
K.L. Pandya, APP, for respondent
No.1 
======================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	

 

 
 


 

Date
: 23/03/2011 

 

 
 
ORAL
ORDER

Heard
the learned APP.

The
application of the applicant for grant of parole was rejected by the
competent authority considering the offence punishable under Section
376 of the Indian Penal Code. Besides, on the ground stated by the
applicant’ to help the family’, no power can be exercised to grant
parole leave.

Considering
the above, no case is made out to grant parole leave to the applicant
and this application is rejected.

(ANANT
S. DAVE, J.)

(swamy)

   

Top