Gujarat High Court High Court

Hasanbhai vs State on 5 September, 2011

Gujarat High Court
Hasanbhai vs State on 5 September, 2011
Author: Z.K.Saiyed,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCR.A/2242/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CRIMINAL APPLICATION No. 2242 of 2011
 

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

 

HASANBHAI
KARIMBHAI LUHAR - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 2 - Respondent(s)
 

=========================================================
 
Appearance
: 
THROUGH
JAIL for
Applicant(s) : 1, 
MR MAULIK NANAVATI, APP for Respondent(s) :
1, 
None for Respondent(s) : 2 -
3. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE Z.K.SAIYED
		
	

 

Date
: 05/09/2011  
 
ORAL ORDER

The
applicant-original accused of Sessions Case No.79 of 1999 for the
offence punishable under Section 302 of the Indian Penal Code has
filed present application for parole leave through jail.

Heard
Mr.Maulik Nanavati, learned APP for the respondent State. Mr.nanavati
read jail report and pointed out that applicant has enjoyed parole so
many times. He has contended that even in the year 2011 applicant has
enjoyed parole. Therefore, he has contended that parole leave may not
be granted to the present applicant.

From
the contents of the application I do not find any substance in the
case. Hence this application stands dismissed.

(Z.

K. SAIYED, J)

kks

   

Top