Gujarat High Court Case Information System
Print
SCR.A/2901/2011 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CRIMINAL APPLICATION No. 2901 of 2011
=========================================================
JIVABHAI
RANMALBHAI - Applicant(s)
Versus
STATE
OF GUJARAT & 2 - Respondent(s)
=========================================================
Appearance
:
THROUGH
JAIL for
Applicant(s) : 1,
MS CM SHAH, APP for Respondent(s) : 1,
None
for Respondent(s) : 2 -
3.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE Z.K.SAIYED
Date
: 09/11/2011
ORAL
ORDER
1. Rule.
Ms. C. M. Shah, learned Additional Public Prosecutor waives service
of Rule on behalf of the respondent State authority.
2. Present
application is filed by the prisoner, through jail, for grant of
parole leave for sixty days on the ground of cultivation of land for
maintaining his family.
3. Heard
learned APP appearing for the respondent State authority and perused
the documents produced on record before the Court.
4. Learned
APP states that the application made by the applicant-convict for
parole leave is pending with the District Magistrate-Rajkot.
5. In
view of above statement made by learned APP, it is directed to the
District Magistrate-Rajkot to consider the said application within
short period.
6. With
the above observation and direction, present application is disposed
of. Rule is discharged.
(Z.K.SAIYED,
J.)
(ila)
Top