Gujarat High Court
Janmohammad vs State on 29 August, 2011
Gujarat High Court Case Information System
Print
CR.MA/12274/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 12274 of 2011
In
SPECIAL
CRIMINAL APPLICATION No. 1552 of 2011
=========================================================
JANMOHAMMAD
@ BHALIYO JUMMO DAFER - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance
:
PARTY-IN-PERSON
for
Applicant
Ms.
Manisha L. Shah, APP, for respondent
No.1
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 29/08/2011
ORAL
ORDER
Rule.
Service is waived.
Considering
the averments made in the application, the period of parole granted
to the applicant earlier vide order dated 21.7.2011 by this Court in
Criminal Misc. Application No.1552 of 2011, is extended for further
period of fifteen days on the same terms and conditions.
No
further extension shall be granted.
Rule
is made absolute.
The office is directed to communicate this order to the jail
authority.
(ANANT
S. DAVE, J.)
(swamy)
Top