Gujarat High Court
Natvarji vs State on 24 August, 2011
Gujarat High Court Case Information System
Print
SCR.A/2150/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CRIMINAL APPLICATION No. 2150 of 2011
=========================================================
NATVARJI
HARIJI THAKOR - Applicant(s)
Versus
STATE
OF GUJARAT & 2 - Respondent(s)
=========================================================
Appearance
:
THROUGH
JAIL for
Applicant(s) : 1,
MS M L SHAH, APP for Respondent(s) : 1,
None
for Respondent(s) : 2 -
3.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 24/08/2011
ORAL
ORDER
The
applicant was recently, in the month of June,2011, was granted parole
and even furlough in the month of March and April, 2011 and in view
of the above, order dated 02.08.2011 passed by the authority
rejecting the application for parole do not require any interference
and the application is rejected accordingly.
[ANANT
S. DAVE, J.]
JYOTI
Top