Gujarat High Court
Bhadresh vs State on 9 November, 2011
Gujarat High Court Case Information System
Print
SCR.A/1988/2006 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CRIMINAL APPLICATION No. 1988 of 2006
=========================================================
BHADRESH
@ VAMAN NARSINHBHAI -PATEL - Applicant(s)
Versus
STATE
OF GUJARAT & 2 - Respondent(s)
=========================================================
Appearance
:
THROUGH
JAIL for Applicant(s)
: 1,
PUBLIC PROSECUTOR for Respondent(s) : 1,
NOTICE NOT RECD
BACK for Respondent(s) : 2 -
3.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 28/12/2006
ORAL
ORDER
By
way of this petition, the petitioner has prayed for grant of parole
leave.
As
a result of hearing and perusal of records, more particularly,
looking to the police report, I am of the view that this petition
cannot be entertained at this stage. In that view of the matter,
this petition is dismissed. It will however be open to the
petitioner to apply afresh. Notice is discharged.
(K.S.
JHAVERI, J.)
Divya//
Top