Gujarat High Court
Mahadevji vs State on 6 April, 2011
Gujarat High Court Case Information System
Print
SCR.A/815/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CRIMINAL APPLICATION No. 815 of 2011
=============================================
MAHADEVJI
RAYAJI - Applicant(s)
Versus
STATE
OF GUJARAT & 2 - Respondent(s)
=============================================
Appearance
:
THROUGH JAIL for Applicant(s) :
1,
MR AJ DESAI ADDL. PUBLIC PROSECUTOR for Respondent(s) : 1,
None
for Respondent(s) : 2 -
3.
=============================================
CORAM
:
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 06/04/2011
ORAL
ORDER
This
application for grant of parole leave for attending ceremony of
tonsuring cannot be considered at this stage and in the backdrop of
the overall jail conduct of the applicant, this petition cannot be
entertained.
Hence
it is rejected.
[ANANT
S. DAVE, J.]
//smita//
Top