Gujarat High Court High Court

Bhadresh vs State on 9 November, 2011

Gujarat High Court
Bhadresh vs State on 9 November, 2011
Author: Ks Jhaveri,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCR.A/1988/2006	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CRIMINAL APPLICATION No. 1988 of 2006
 

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

 

BHADRESH
@ VAMAN NARSINHBHAI -PATEL - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 2 - Respondent(s)
 

=========================================================
 
Appearance
: 
THROUGH
JAIL for Applicant(s)
: 1, 
PUBLIC PROSECUTOR for Respondent(s) : 1, 
NOTICE NOT RECD
BACK for Respondent(s) : 2 -
3. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

 
 


 

Date
: 28/12/2006 

 

 
 
ORAL
ORDER

By
way of this petition, the petitioner has prayed for grant of parole
leave.

As
a result of hearing and perusal of records, more particularly,
looking to the police report, I am of the view that this petition
cannot be entertained at this stage. In that view of the matter,
this petition is dismissed. It will however be open to the
petitioner to apply afresh. Notice is discharged.

(K.S.

JHAVERI, J.)

Divya//

   

Top