Gujarat High Court High Court

Chandrasinh vs State on 13 November, 2008

Gujarat High Court
Chandrasinh vs State on 13 November, 2008
Author: Z.K.Saiyed,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCR.A/2207/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CRIMINAL APPLICATION No. 2207 of 2008
 

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

 

CHANDRASINH
@ CHANDUBHAI LALUBHAI - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 2 - Respondent(s)
 

=========================================================
 
Appearance
: 
MS
SUBHADRA G PATEL for
Applicant(s) : 1, 
MR SP HASURKAR Ld. APP PROSECUTOR for
Respondent(s) : 1, 
None for Respondent(s) : 2 -
3. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE Z.K.SAIYED
		
	

 

 
 


 

Date
: 13/11/2008 

 

 
 
ORAL
ORDER

Rule.

Mr Hasurkar learned APP waives service of rule on behalf of the
respondent-State.

Heard
Ms. Patel learned advocate for the applicant. The applicant is
ordered to be released on parole for a period of one week from the
date of release on his executing personal bond of Rs. 3000/- before
the jail authority. The applicant is directed to surrender before the
jail authority on expiry of parole period. Rule is made absolute to
the above extent. DS permitted.

(Z.K.

SAIYED, J.)

mandora/

   

Top