Gujarat High Court
Kalaji vs State on 14 November, 2011
Gujarat High Court Case Information System
Print
SCR.A/2965/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CRIMINAL APPLICATION No. 2965 of 2011
=========================================================
KALAJI
MADARJI - Applicant(s)
Versus
STATE
OF GUAJRAT & 2 - Respondent(s)
=========================================================
Appearance
:
THROUGH
JAIL for
Applicant(s) : 1,
MS CHETNA SHAH, APP for Respondent(s) : 1,
None
for Respondent(s) : 2 -
3.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE Z.K.SAIYED
Date
: 14/11/2011
ORAL ORDER
Rule.
Learned APP waives service of Rule on behalf of the respondent –
State.
Applicant
– accused has filed this application through jail for grant of
parole on the ground to repair his house. The grounds stated in the
application seems to be not genuine.
From
the contents of the application I do not find any substance in the
case. Hence this application stands dismissed. Rule is discharged.
(Z.
K. SAIYED, J)
kks
Top