Gujarat High Court High Court

Karimbhai vs State on 17 October, 2008

Gujarat High Court
Karimbhai vs State on 17 October, 2008
Author: Md Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCR.A/2069/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CRIMINAL APPLICATION No. 2069 of 2008
 

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

 

KARIMBHAI
OSMANBHAI GHANCHI - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 2 - Respondent(s)
 

=========================================================
 
Appearance
: 
MS
KRISHNA U MISHRA for
Applicant(s) : 1, 
MR
MR MENGDE, APP for
Respondents 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE MD SHAH
		
	

 

				Date
: 17/10/2008 

 

ORAL
ORDER

Heard
learned advocate for the petitioner and learned APP Mr.Mengde for the
respondent State.

2. The
present application has been filed for releasing the petitioner on
parole leave in connection with the ?SMamara?? ceremony at his
sister’s house.

3. It
is submitted by learned advocate for the petitioner that the
application made to the District Magistrate, Rajkot on 13.10.2008 to
release him on parole leave has not yet been decided by the said
authority.

4. In
view of the above, it is directed that the District Magistrate,
Rajkot will decide the application of the petitioner for parole leave
on or before 20.10.2008. Office is directed to send the copy
of this order by FAX to the concerned Magistrate forthwith.

5. With
the above observations and directions, this petition stands disposed
of.

(M.D.Shah,J.)

Sreeram.

   

Top