Gujarat High Court High Court

Amarsingh vs State on 9 November, 2011

Gujarat High Court
Amarsingh vs State on 9 November, 2011
Author: Z.K.Saiyed,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCR.A/2899/2011	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CRIMINAL APPLICATION No. 2899 of 2011
 

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

 

AMARSINGH
@GABO BHIKHA RATHODIYA - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 2 - Respondent(s)
 

=========================================================
 
Appearance
: 
THROUGH
JAIL for
Applicant(s) : 1, 
MS CM SHAH, APP for Respondent(s) : 1, 
None
for Respondent(s) : 2 -
3. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE Z.K.SAIYED
		
	

 

 
 


 

Date
: 09/11/2011 

 

 
ORAL
ORDER

1. Rule.

Ms. C. M. Shah, learned Additional Public Prosecutor waives service
of Rule on behalf of the respondent State authority.

2. Present
application is filed by the prisoner, through jail, for grant of
parole leave for thirty days on the ground of his own treatment qua
his ailment.

3. Heard
learned APP appearing for the respondent State authority and perused
the documents produced on record before the Court.

4. From
the jail report, produced on record, it appears that the
applicant-convict has recently enjoyed parole leave in the month of
July, 2011 for the same reason for which this application is filed.

5. In
view of above, there is no substance in this application and the same
deserves to be dismissed. This application is, therefore, dismissed.
Rule is discharged.

(Z.K.SAIYED,
J.)

(ila)

   

Top