Gujarat High Court High Court

Kumarbhai vs State on 2 December, 2010

Gujarat High Court
Kumarbhai vs State on 2 December, 2010
Author: Anant S. Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCR.A/2198/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CRIMINAL APPLICATION No. 2198 of 2010
 

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


 

KUMARBHAI
RAVJIBHAI VAGHARI - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 2 - Respondent(s)
 

=========================================================
 
Appearance : 
THROUGH
JAIL for
Applicant(s) : 1, 
Mr LR Pujari, Addl.PUBLIC PROSECUTOR for
Respondent(s) : 1, 
None for Respondent(s) : 2 -
3. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	

 

 
 


 

Date
: 02/12/2010 

 

 
ORAL
ORDER

The
concerned authority namely, District Magistrate and Collector,
Vadodara is directed to decide the application of the applicant for
grant of parole afresh in accordance with law, in view of the
election of the Local Authority is over. The application is disposed
of accordingly.

Copy
of the order be sent to the concerned authority by the Registry.

[ANANT
S. DAVE, J.]

msp

   

Top