Gujarat High Court
=============================================== vs State Of Gujarat & 2 on 6 January, 2015
R/SCR.A/12/2015 ORDER
IN THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL CRIMINAL APPLICATION (PAROLE LEAVE) NO. 12 of 2015
===============================================
DIPAK @ KANO VINODBHAI SONI....Applicant(s)
Versus
STATE OF GUJARAT & 2....Respondent(s)
===============================================
Appearance:
THROUGH JAIL for the Applicant(s) No. 1
MR.K.P.RAVAL, APP for the Respondent(s) No. 1
===============================================
CORAM: HONOURABLE MR.JUSTICE J.B.PARDIWALA
Date : 06/01/2015
ORAL ORDER
The application for parole leave is pending with the I.G. Prison.
The authority is directed to consider the same and decide in
accordance with law at the earliest. This application is accordingly
disposed of.
(J.B.PARDIWALA, J.)
dharmendra
Page 1 of 1