Gujarat High Court
Mohmad vs State on 8 June, 2011
Gujarat High Court Case Information System
Print
R/SCR.A/1365/2011
ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CRIMINAL APPLICATION No 1365 of 2011
================================================================
MOHMAD
FAROOQ ABDULGAFAR MEMON - THRO' RAZIYABANU MOHMAD....Applicant(s)
Versus
STATE
OF GUJARAT & 2....Respondent(s)
================================================================
Appearance:
MS
SHUBHA B TRIPATHI as ADVOCATE for the Applicant(s) No. 1
MR
JK SHAH APP for the RESPONDENT(s) No. 1
================================================================
CORAM:
HONOURABLE
MR.JUSTICE J.B.PARDIWALA
Date
: 08/06/2011
ORAL
ORDER
Rule. Learned APP,
Mr.J.K.Shah, waives service of rule on behalf of respondent-State.
This is an
application praying for release on parole for a period of 30 days.
It appears that the application praying for parole is pending with
I.G. Prison.
I.G. Prison is
directed to decide the application of the applicant praying for
parole leave within one week from the date of receipt of copy of
this order and inform the same to the applicant.
Rule is made
absolute accordingly. D.S. Permitted.
(J.B.PARDIWALA,
J.)
(ashish)
Page
2 of 1
Top