Gujarat High Court High Court

Ghanshyam vs State on 14 November, 2011

Gujarat High Court
Ghanshyam vs State on 14 November, 2011
Author: Z.K.Saiyed,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCR.A/2943/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CRIMINAL APPLICATION No. 2943 of 2011
 

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

 

GHANSHYAM
@ GHANTI JAGJIVANDAS - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 2 - Respondent(s)
 

=========================================================
 
Appearance
: 
THROUGH
JAIL for
Applicant(s) : 1, 
MS CHETNA SHAH, APP for Respondent(s) : 1, 
None
for Respondent(s) : 2 -
3. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE Z.K.SAIYED
		
	

 

 
 


 

Date
: 14/11/2011  
 
ORAL ORDER

Rule.

Learned APP waives service of Rule on behalf of the respondent –
State.

Applicant

– accused has filed this application through jail for grant of
parole on the ground of engagement of his sister. The grounds stated
in the application seems to be not genuine.

From
the contents of the application I do not find any substance in the
case. Hence this application stands dismissed. Rule is discharged.

(Z.

K. SAIYED, J)

kks

   

Top