Gujarat High Court High Court

Riyasatali vs State on 4 October, 2011

Gujarat High Court
Riyasatali vs State on 4 October, 2011
Author: Z.K.Saiyed,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCR.A/2635/2011	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CRIMINAL APPLICATION No. 2635 of 2011
 

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

 

RIYASATALI
MOHAMMAD SAFI MANSURI - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 2 - Respondent(s)
 

=========================================================
 
Appearance
: 
THROUGH
JAIL for
Applicant(s) : 1, 
MR KL PANDYA, APP for Respondent(s) : 1, 
None
for Respondent(s) : 2 -
3. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE Z.K.SAIYED
		
	

 

 
 


 

Date
: 04/10/2011 

 

 
ORAL
ORDER

1. Rule.

Mr. K. L. Pandya, learned Additional Public Prosecutor waives
service of Rule on behalf of the State of Gujarat.

2. Present
application is filed by the prisoner, through jail, for grant of
parole leave for thirty days on the ground of filing of appeal before
the Hon’ble Supreme Court.

3. Heard
learned APP appearing for the respondent State and perused the
documents produced on record before the Court.

4. The
ground of filing appeal before the Hon’ble Supreme Court cannot be
considered to be proper and genuine. Therefore, present application
of the prisoner cannot be considered. Hence, present application
deserves to be dismissed. The same is therefore, dismissed. Rule is
discharged.

(Z.K.SAIYED,
J.)

(ila)

   

Top