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