Gujarat High Court High Court

Krunal vs State on 15 July, 2010

Gujarat High Court
Krunal vs State on 15 July, 2010
Author: Z.K.Saiyed,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCR.A/1239/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CRIMINAL APPLICATION No. 1239 of 2010
 

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

 

KRUNAL
AJAYBHAI CHRISTIAN - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 2 - Respondent(s)
 

=========================================================
 
Appearance
: 
THROUGH
JAIL for
Applicant(s) : 1, 
MR HL JANI, LD. ADDL. PUBLIC PROSECUTOR for
Respondent(s) : 1 -
3 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE Z.K.SAIYED
		
	

 

Date
: 15/07/2010
 

ORAL
ORDER

Mr.H.L.

Jani, learned Additional Public Prosecutor, waives service of Rule
on behalf of respondent nos.2 and 3.

The
applicant has prayed through Jail to release him on Parole on the
ground of admission of his son.

I
have perused the present application as well as report. It appears
from the report that he has enjoyed 14 days Furlough leave in the
month of January, 2010.

Looking
to the above observation, I find no reason to release the applicant
on parole. Hence, the present application is dismissed. Rule is
discharged.

(Z.

K. Saiyed, J)

Anup

   

Top