Gujarat High Court High Court

Bhavarlal vs State on 16 November, 2011

Gujarat High Court
Bhavarlal vs State on 16 November, 2011
Author: Z.K.Saiyed,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCR.A/2987/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CRIMINAL APPLICATION No. 2987 of 2011
 

 
======================================


 

BHAVARLAL
MAGANLAL KALAL - THRO' JAGRUTIBEN B KALAL - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 2 - Respondent(s)
 

======================================
 
Appearance : 
PARTY-IN-PERSON
for Applicant(s) : 1, 
MS CM SHAH ADDITIONAL PUBLIC PROSECUTOR for
Respondent(s) : 1, 
None for Respondent(s) : 2 -
3. 
======================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE Z.K.SAIYED
		
	

 

 
 


 

Date
: 16/11/2011 

 

 
 
ORAL
ORDER

Learned
APP Ms. Shah submitted that the convict is already released by the
jail Authority on parole leave. She has produced order releasing the
convict on parole leave, which is ordered to be taken on record.

In
view of the statement made by the learned APP, this application
becomes infructuous. Hence, disposed of.

(Z.K.SAIYED,J.)

ynvyas

   

Top