Gujarat High Court High Court

Bharatsinh vs State on 12 July, 2011

Gujarat High Court
Bharatsinh vs State on 12 July, 2011
Author: Anant S. Dave,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCR.A/1657/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CRIMINAL APPLICATION No. 1657 of 2011
 

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

 

BHARATSINH
ANUPSINH RATHOD - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 2 - Respondent(s)
 

=========================================================
 
Appearance
: 
THROUGH
JAIL for
Applicant
 

Ms.
Manisha L. Shah, APP, for respondent No.1 
None
for Respondent(s) : 2 -
3. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	

 

 
 


 

Date
: 12/07/2011 

 

 
 
ORAL
ORDER

Rule.

Service is waived.

The
applicant has filed this application for grant of 30 days parole to
enable him to file an appeal before this Court against the judgment
and order dated 27.10.2010 passed in Sessions Case No.425 of 2010 by
engaging an advocate of his choice and for other preparation.

Considering
the jail record of the applicant,the applicant is granted 15
[fifteen] days parole from the date of release on usual conditions.
Rule is made absolute. Registry is directed to communicate this order
to the applicant through the Jail Authority.

(ANANT
S. DAVE, J.)

(swamy)

   

Top