Gujarat High Court High Court

Appearance vs Mr Aj Desai Addl. Public … on 20 August, 2010

Gujarat High Court
Appearance vs Mr Aj Desai Addl. Public … on 20 August, 2010
Author: Z.K.Saiyed,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCR.A/1584/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CRIMINAL APPLICATION No. 1584 of 2010
 

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

 

GOGAN
KALABHAI 

 

Versus
 

STATE
OF GUJARAT & 2 

 

=========================================================
 
Appearance
: 
THROUGH
JAIL for
Applicant 
MR AJ DESAI ADDL. PUBLIC PROSECUTOR for Respondent(s) :
1, 
None for Respondent(s) : 2 -
3. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE Z.K.SAIYED
		
	

 

 
 


 

Date
: 20/08/2010 

 

 
ORAL
ORDER

RULE.

Mr.A. J. Desai, learned APP waives service of rule on behalf of the
respondent State.

The
convict prisoner has filed this application, through jail for
parole leave for a period of 30 days on the ground of engagement of
his daughter.

I
have perused the papers and report of the jail authority, I am of
the view that no sufficient ground is made out to grant the parole
leave to the applicant and, therefore, the present application
deserves to be dismissed.

[
Z. K. SAIYED, J. ]

vijay

   

Top