Gujarat High Court
Kantibhai vs State on 25 November, 2010
Gujarat High Court Case Information System
Print
SCR.A/2305/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CRIMINAL APPLICATION No. 2305 of 2010
======================================
KANTIBHAI
PRATAPBHAI KHANT - Applicant(s)
Versus
STATE
OF GUJARAT & 2 - Respondent(s)
======================================
Appearance :
THROUGH
JAIL for Applicant
Ms.
Krina Calla APP for Respondent(s) : 1,
None for Respondent(s) : 2
- 3.
======================================
CORAM
:
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 25/11/2010
ORAL
ORDER
The
application for parole was rejected by the competent authority on the
ground of notification of election of local authorities in the State
of Gujarat. Now, the election is over. Hence, the application for
parole can be preferred before the competent authority and the same
shall be considered in accordance with law as early as possible.
With
the aforesaid observation, this application is disposed of.
(ANANT
S. DAVE, J.)
(swamy)
Top