Gujarat High Court High Court

Rajuji vs State on 2 December, 2010

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

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCR.A/2396/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CRIMINAL APPLICATION No. 2396 of 2010
 

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


 

RAJUJI
JETHAJI THAKORE - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 2 - Respondent(s)
 

=========================================================
 
Appearance : 
THROUGH
JAIL for
Applicant(s) : 1, 
Mr LR Pujari, A.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

Heard
the learned APP. As per order daed 18.11.2010, the request of the
applicant to grant parole is rejected by the competent authority on
the ground that if the applicant is released, there is likelihood of
breach of peace and public tranquility since the complainant also
stays in the same village. Besides, in the past, on four different
occasions, the applicant was granted parole on the ground of
repairing of house. No case is made out to grant parole leave. Hence
rejected.

[ANANT
S. DAVE, J.]

msp

   

Top