Gujarat High Court
Mohmadmiya vs State on 25 November, 2010
Gujarat High Court Case Information System
Print
SCR.A/2313/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CRIMINAL APPLICATION No. 2313 of 2010
=========================================================
MOHMADMIYA
HUSSAINMIYA DHOBI - Applicant(s)
Versus
STATE
OF GUJARAT & 2 - Respondent(s)
=========================================================
Appearance :
THROUGH
JAIL for
Applicant(s) : 1,
Mr Kartik Pandya, Addl.PUBLIC PROSECUTOR for
Respondent(s) : 1,
None for Respondent(s) : 2 -
3.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 25/11/2010
ORAL
ORDER
RULE.
Learned APP waives service of Rule for the respondent-State.
This
application for grant of parole for 30 days preferred by the
applicant came to be rejected by the competent authority on the
ground of Notification pertaining to Election of Local Authorities
was in force.
In
view of the above, the authority is directed to decide the
application for grant of parole preferred by the applicant afresh in
accordance with law.
With
the aforesaid, this application is disposed of. Rule is discharged.
[ANANT
S. DAVE, J.]
msp
Top