Gujarat High Court High Court

Naran vs State on 7 October, 2011

Gujarat High Court
Naran vs State on 7 October, 2011
Author: Z.K.Saiyed,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCR.A/2657/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CRIMINAL APPLICATION No. 2657 of 2011
 

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

 

NARAN
SALUBHAI - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 2 - Respondent(s)
 

=========================================================
 
Appearance
: 
THROUGH
JAIL for
Applicant(s) : 1, 
MS CHETNA SHAH, APP for Respondent(s) : 1, 
None
for Respondent(s) : 2 -
3. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE Z.K.SAIYED
		
	

 

 
 


 

Date
: 07/10/2011 

 

 
 
ORAL
ORDER

Rule.

Learned APP Ms. Chetna Shah waives service of Rule on behalf of the
respondents.

The
applicant has filed this application, through jail, for granting him
Parole leave.

I
have perused the papers produced before me. From the papers, it
appears that in the order the Authority has opined that prisoner may
not surrender in time if he is granted parole leave and that nobody
is ready to become his surety.

In
view of above, I am not inclined to entertain this application.
Accordingly, it is rejected. Rule discharged.

(Z.K.SAIYED,
J.)

sas

   

Top