Gujarat High Court High Court

Ibrahim vs State on 6 May, 2011

Gujarat High Court
Ibrahim vs State on 6 May, 2011
Author: Z.K.Saiyed,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCR.A/222720/2008	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CRIMINAL APPLICATION No. 2227 of
2008 
=========================================================

 

IBRAHIM
KASAMBHAI GADHAR - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 2 - Respondent(s)
 

=========================================================
 
Appearance
: 
MS
SHUBHA B TRIPATHI for
Applicant(s) : 1, 
MR SP HASURKAR ASST. PUBLIC PROSECUTOR for
Respondents. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE Z.K.SAIYED
		
	

 

Date
: 01/12/2008 

 

ORAL
ORDER

1. By
way of this petition, the petitioner-convict has prayed to release
him on his due parole leave.

2. Heard.

Ms. Tripathi, learned Advocate for the convict has submitted that an
application, claiming similar reliefs, made by the convict before
respondent No.3 is pending till date. I am, therefore, of the
opinion that the ends of the justice would be met by passing the
following order,

The
I.G. Prisons-Respondent No.3 will dispose of the application made by
the convict before it within a period of ONE WEEK
from the date of receipt of the order of this Court.

3. In
view of the above direction, Ms. Tripathi, seeks permission to
withdraw this petition.

4. Permission
as prayed for is granted. The petition stands disposed of as
withdrawn.

(Z.K.SAIYED,
J.)

Umesh/

   

Top