Gujarat High Court High Court

Hamid vs State on 14 November, 2011

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

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCR.A/2952/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CRIMINAL APPLICATION No. 2952 of 2011
 

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

 

HAMID
AJAMBHAI - 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 grand-daughter. 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