Gujarat High Court High Court

Chetanbhai vs State on 25 April, 2011

Gujarat High Court
Chetanbhai vs State on 25 April, 2011
Author: Anant S. Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCR.A/923/2011	 1/ 1	ORDER

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CRIMINAL APPLICATION No. 923 of
2011 
=========================================================


 

CHETANBHAI
ASHOKBHAI PAREKH - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 2 - Respondent(s)
 

=========================================================
Appearance : 
THROUGH
JAIL for
Applicant(s) : 1, 
MR JK SHAH, ADDITIONAL PUBLIC PROSECUTOR for
Respondent(s) : 1, 
None for Respondent(s) : 2 -
3. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	

 

Date
: 25/04/2011 

 

 
ORAL
ORDER

Heard learned APP Mr. J.K. Shah
for the respondent-State.

The applicant has requested to
condone the delay of one day in surrendering before the jail
authority when the applicant was granted temporary release to attend
the post obsequies ceremony of his father.

Considering the ground for which
this application is sought for, I am inclined to condone the delay
of one day in surrendering before the jail authority. The authority
is directed to consider the delay of one day in late surrender and
the jail record of the applicant be treated as if there was no delay
in his surrender before the jail authority.

With the aforesaid, this
application stands disposed of. Sd/-

(Anant
S. Dave, J.)

Caroline

   

Top