Gujarat High Court
Shantubhai vs State on 19 November, 2010
Gujarat High Court Case Information System
Print
SCR.A/2250/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CRIMINAL APPLICATION No. 2250 of 2010
======================================
SHANTUBHAI
TAPUBHAI KHACHAR - CONVICT PRISONER - Applicant(s)
Versus
STATE
OF GUJARAT & 2 - Respondent(s)
======================================
Appearance :
MS
KD PARMAR for Applicant
Ms.
Krina Calla, APP, for respondent
No.1
======================================
CORAM
:
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 19/11/2010
ORAL
ORDER
The
application for parole was rejected by the Competent Authority on the
ground of issuance of election notification. Now, the election is
over and it will be open to the applicant to apply for parole to the
Competent Authority and, in such an event, the Competent Authority
will decide the said application in accordance with law.
With
the aforesaid observation, this application is disposed of.
(ANANT
S. DAVE, J.)
(swamy)
Top