Gujarat High Court
Hamirbhai vs State on 15 July, 2011
Gujarat High Court Case Information System
Print
SCR.A/1821/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CRIMINAL APPLICATION No. 1821 of 2011
=========================================
HAMIRBHAI
CHELABHAI - THRO' LASUBEN CHELABHAI - Applicant(s)
Versus
STATE
OF GUJARAT & 2 - Respondent(s)
=========================================
Appearance
:
PARTY-IN-PERSON for
Applicant(s) : 1,
MS MANISHA L SHAH ADDL. PUBLIC PROSECUTOR for
Respondent(s) : 1,
None for Respondent(s) : 2 -
3.
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 21/07/2011
ORAL
ORDER
After
considering the jail record of the petitioner who remained
unauthorizedly out of prison for around 4443 days i.e. from 1997 to
2009, though three furlough came to be forfeited but in view of the
jail record as above, I am not inclined to consider the petition and
hence it is rejected.
[ANANT
S. DAVE, J.]
//smita//
Top