Gujarat High Court High Court

Harun vs State on 27 September, 2011

Gujarat High Court
Harun vs State on 27 September, 2011
Author: Z.K.Saiyed,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCR.A/2531/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CRIMINAL APPLICATION No. 2531 of 2011
 

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


 

HARUN
JAMALBHAI KHATKI - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 2 - Respondent(s)
 

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


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE Z.K.SAIYED
		
	

 

 
 


 

Date
: 27/09/2011 

 

 
 
ORAL
ORDER

Rule.

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

The
applicant has preferred this application through jail, upon rejection
of the application of parole leave.

I
have perused jail remarks of the applicant – convict, which
reflects that the applicant has been granted furlough leave recently.
Therefore, I am not inclined to grant him parole leave. I am in
total agreement with the reasons assigned by the Jail Authority.
Hence, dismissed. Rule discharged.

(Z.K.SAIYED,J.)

ynvyas

3pt”>ynvyas

   

Top