Gujarat High Court
Bharatsinh vs State on 12 July, 2011
Gujarat High Court Case Information System
Print
SCR.A/1657/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CRIMINAL APPLICATION No. 1657 of 2011
=========================================================
BHARATSINH
ANUPSINH RATHOD - Applicant(s)
Versus
STATE
OF GUJARAT & 2 - Respondent(s)
=========================================================
Appearance
:
THROUGH
JAIL for
Applicant
Ms.
Manisha L. Shah, APP, for respondent No.1
None
for Respondent(s) : 2 -
3.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 12/07/2011
ORAL
ORDER
Rule.
Service is waived.
The
applicant has filed this application for grant of 30 days parole to
enable him to file an appeal before this Court against the judgment
and order dated 27.10.2010 passed in Sessions Case No.425 of 2010 by
engaging an advocate of his choice and for other preparation.
Considering
the jail record of the applicant,the applicant is granted 15
[fifteen] days parole from the date of release on usual conditions.
Rule is made absolute. Registry is directed to communicate this order
to the applicant through the Jail Authority.
(ANANT
S. DAVE, J.)
(swamy)
Top