Gujarat High Court
Bhavarlal vs State on 16 November, 2011
Gujarat High Court Case Information System
Print
SCR.A/2987/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CRIMINAL APPLICATION No. 2987 of 2011
======================================
BHAVARLAL
MAGANLAL KALAL - THRO' JAGRUTIBEN B KALAL - Applicant(s)
Versus
STATE
OF GUJARAT & 2 - Respondent(s)
======================================
Appearance :
PARTY-IN-PERSON
for Applicant(s) : 1,
MS CM SHAH ADDITIONAL PUBLIC PROSECUTOR for
Respondent(s) : 1,
None for Respondent(s) : 2 -
3.
======================================
CORAM
:
HONOURABLE
MR.JUSTICE Z.K.SAIYED
Date
: 16/11/2011
ORAL
ORDER
Learned
APP Ms. Shah submitted that the convict is already released by the
jail Authority on parole leave. She has produced order releasing the
convict on parole leave, which is ordered to be taken on record.
In
view of the statement made by the learned APP, this application
becomes infructuous. Hence, disposed of.
(Z.K.SAIYED,J.)
ynvyas
Top