Gujarat High Court
Kaliabhai vs State on 20 December, 2010
Gujarat High Court Case Information System
Print
SCR.A/2527/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CRIMINAL APPLICATION No. 2527 of 2010
=========================================
KALIABHAI
SABIRABHAI - Applicant(s)
Versus
STATE
OF GUJARAT & 2 - Respondent(s)
=========================================
Appearance
:
THROUGH
JAIL for
Applicant(s) : 1,
Ms Krina Calla, Addl.PUBLIC PROSECUTOR for
Respondent(s) : 1,
None for Respondent(s) : 2 -
3.
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 20/12/2010
ORAL
ORDER
Learned
APP has submitted that on an earlier occasion when the applicant was
granted temporary bail, he was absconding for 694 days and he was
apprehended by police and brought to jail. Considering the above
jail record, the request of the applicant cannot be considered.
However, it will be open for the applicant to submit the case papers
to the Secretary, Supreme Court Legal Aid Committee for further
action if he so desires.
With
the aforesaid observations, this application is rejected.
[ANANT
S. DAVE, J.]
msp
Top