Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 1, Cited by 0]

Gujarat High Court

Ranchhodbhai vs State on 3 May, 2012

Author: Md Shah

Bench: Md Shah

  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCR.A/1348/2012	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CRIMINAL APPLICATION No. 1348 of 2012
 

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


 

RANCHHODBHAI
BHIMJIBHAI CHAUDHARY - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 2 - Respondent(s)
 

=========================================================
Appearance : 
THROUGH
JAIL for
Applicant(s) : 1, 
MR NJ SHAH, ADDITIONAL PUBLIC PROSECUTOR for
Respondent(s) : 1, 
None for Respondent(s) : 2 -
3. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE MD SHAH
		
	

 

 
 


 

Date
: 03/05/2012 

 

 
 
ORAL
ORDER 

This application is preferred by the applicant convict for grant of parole on the ground of filing an Appeal in the High Court and for making necessary arrangements towards the same.

The application is rejected by the competent authority on the ground of adverse opinion received. Besides, the applicant convict has been recently convicted under the N.D.P.S. Act.

Considering the above aspect, and since no convincing ground appears for exercise of powers, this application is rejected.

Sd/-

(M.D. Shah, J.) Caroline     Top