Gujarat High Court High Court

Pravin vs State on 7 July, 2011

Gujarat High Court
Pravin vs State on 7 July, 2011
Author: Anant S. Dave,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/9497/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 9497 of 2011
 

In
CRIMINAL MISC.APPLICATION No. 8076 of 2011
 

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


 

PRAVIN
@ DALA LAGHUBHAI PATADIA - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 2 - Respondent(s)
 

=================================================
 
Appearance : 
PARTY-IN-PERSON
for Applicant(s) : 1, 
MS ML SHAH APP for Respondent(s) : 1, 
None
for Respondent(s) : 2 -
3. 
================================================= 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	

 

 
 


 

Date
: 07/07/2011 

 

ORAL
ORDER

The
applicant has preferred this application seeking extension of his
parole for a further period of 60 days on the ground that wife of
applicant is already operated, but in the meantime the applicant
himself has met with an accident for which he is undergoing
treatment.

Having
heard the applicant appearing as party in person and learned APP for
the respondent – State of Gujarat and considering the overall
facts and circumstances of the case, the applicant is granted
extension of parole for a further period of 15 days on same terms and
conditions. The applicant shall surrender before the jail authority
after completion of period of 15 days.

With
the aforesaid, this application stands disposed of.

Direct
service is permitted today.

[Anant
S. Dave, J.]

*pvv

   

Top