Gujarat High Court
Shaileshbhai vs State on 14 May, 2010
Gujarat High Court Case Information System
Print
SCR.A/956/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CRIMINAL APPLICATION No. 956 of 2010
=========================================================
SHAILESHBHAI
ATAMARAMBHAI THAKOR,THRO'TARUNABEN SHAILESHBHAI - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance
:
PARTY-IN-PERSON
for
Applicant(s) : 1,
MR HH PARIKH ADDL. PUBLIC PROSECUTOR for
Respondent(s) : 1
-2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE A.L.DAVE
Date
: 14/05/2010
ORAL ORDER
This
petition cannot be entertained in view of the fact that appeal by the
convict is admitted and is pending before this Court, and the
petitioner has approached this Court without waiting for reasonable
time after applying for parole to IG Prisons. The petition,
therefore, must fail and stands rejected.
(A.L.
DAVE, J.)
zgs/-
Top