Gujarat High Court
Hirabhai vs State on 13 December, 2010
Gujarat High Court Case Information System
Print
SCR.A/2202/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CRIMINAL APPLICATION No. 2202 of 2010
=============================================
HIRABHAI
@ KALIYO FATESINGHBHAI VASAVA - Applicant(s)
Versus
STATE
OF GUJARAT & 2 - Respondent(s)
=============================================
Appearance
:
THROUGH JAIL for Applicant(s) :
1,
MR LR PUJARI ADDL. PUBLIC PROSECUTOR for Respondent(s) :
1,
None for Respondent(s) : 2 -
3.
=============================================
CORAM
:
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 13/12/2010
ORAL
ORDER
Heard
learned APP for the respondent-State.
It
appears from the record that on earlier occasion the application for
grant of parole was rejected on the ground that notification for
election of local authorities was in force. Now, the election for
local authorities is over and, therefore, the authority shall decide
the application of the applicant afresh in accordance with law within
a period of three weeks from today.
With
the aforesaid, this application is disposed of.
[ANANT
S. DAVE, J.]
//smita//
Top