Gujarat High Court
Indrasinh vs State on 26 October, 2010
Gujarat High Court Case Information System
Print
SCR.A/1828/2006 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CRIMINAL APPLICATION No. 1828 of 2006
=========================================================
INDRASINH
@ JAGDISHSINH - MAHENDRASINH - Applicant(s)
Versus
STATE
OF GUJARAT & 2 - Respondent(s)
=========================================================
Appearance
:
THROUGH
JAIL for Applicant(s)
: 1,
PUBLIC PROSECUTOR for Respondent(s) : 1,
None for
Respondent(s) : 2 -
3.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 13/11/2006
ORAL
ORDER
This
application has been filed on behalf of the applicant praying for
extention of parole leave for repairing his house. It is reported
that no genuine reason is pointed out to extension of parole leave.
Hence the application is rejected.
(K.S.Jhaveri,J)
mary//
Top