Gujarat High Court High Court

Vanrajsinh vs State on 2 December, 2010

Gujarat High Court
Vanrajsinh vs State on 2 December, 2010
Author: Anant S. Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCR.A/2199/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CRIMINAL APPLICATION No. 2199 of 2010
 

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


 

VANRAJSINH
VAJESINH GOHIL - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 2 - Respondent(s)
 

=========================================================
 
Appearance : 
THROUGH
JAIL for
Applicant(s) : 1, 
MR Kartik Pandya, A.PUBLIC PROSECUTOR for
Respondent(s) : 1, 
None for Respondent(s) : 2 -
3. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	

 

 
 


 

Date
: 02/12/2010 

 

 
 
ORAL
ORDER

On
an earlier occasion the application for parole leave filed by the
applicant was rejected by the competent authority on the ground of
Election Notification was in force. Since the election of the Local
Authority is over, the application can be decided afresh in
accordance with law. Order accordingly.

[ANANT
S. DAVE, J.]

msp

   

Top