Gujarat High Court High Court

Janmohammad vs State on 29 August, 2011

Gujarat High Court
Janmohammad vs State on 29 August, 2011
Author: Anant S. Dave,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/12274/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 12274 of 2011
 

In


 

SPECIAL
CRIMINAL APPLICATION No. 1552 of 2011
 

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

 

JANMOHAMMAD
@ BHALIYO JUMMO DAFER - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
PARTY-IN-PERSON
for
Applicant
 

Ms.
Manisha L. Shah, APP, for respondent
No.1 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	

 

 
 


 

Date
: 29/08/2011 

 

 
 
ORAL
ORDER

Rule.

Service is waived.

Considering
the averments made in the application, the period of parole granted
to the applicant earlier vide order dated 21.7.2011 by this Court in
Criminal Misc. Application No.1552 of 2011, is extended for further
period of fifteen days on the same terms and conditions.

No
further extension shall be granted.

Rule
is made absolute.

The office is directed to communicate this order to the jail
authority.

(ANANT
S. DAVE, J.)

(swamy)

   

Top