Gujarat High Court High Court

Sureshkumar vs State on 21 April, 2010

Gujarat High Court
Sureshkumar vs State on 21 April, 2010
Author: H.B.Antani,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCR.A/714/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CRIMINAL APPLICATION No. 714 of
2010 
 
=========================================================

 

SURESHKUMAR
GANDALAL - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 2 - Respondent(s)
 

=========================================================
 
Appearance
: 
THROUGH
JAIL for
Applicant(s) : 1, 
MR DC SEJPAL ADDL.PUBLIC PROSECUTOR for
Respondent(s) : 1, 
None for Respondent(s) : 2 -
3. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE H.B.ANTANI
		
	

 

 
 


 

Date
: 21/04/2010  
 
ORAL ORDER

Rule.

Mr.D.C.Sejpal, learned Additional Public Prosecutor waives service
of notice of Rule for respondent State. Having regard to the facts
and circumstances of the case, this application is taken up for
final hearing today.

This
is an application preferred by the convict seeking parole leave for
a period of 7 days in order to enable him to undergo an operation.
On perusal of the jail remarks and the order passed by the Inspector
General, Gujarat State dated 31.03.2010, it has been observed that
as per the opinion of the doctor there is no need for surgical
intervention at this stage.

In
view of the aforesaid facts and circumstances, no case is made out
for grant of relief as prayed for in the application.

For
the forgoing reasons, there is no merit in the application and it is
rejected. Rule is discharged.

(H.B.ANTANI,
J.)

Amit/-

   

Top