Gujarat High Court High Court

Fatehsinh vs State on 15 July, 2010

Gujarat High Court
Fatehsinh vs State on 15 July, 2010
Author: Z.K.Saiyed,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCR.A/1238/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CRIMINAL APPLICATION No. 1238 of 2010
 

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

 

FATEHSINH
@ RAMBHAI RAMLAL - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 3 - Respondent(s)
 

=========================================================
 
Appearance
: 
THROUGH
JAIL for
Applicant(s) : 1, 
MR UA TRIVEDI, LD. ADDL. PUBLIC PROSECUTOR for
Respondent(s) : 1 -
4 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE Z.K.SAIYED
		
	

 

Date
: 15/07/2010
 

ORAL
ORDER

Mr.U.A.

Trivedi, learned Additional Public Prosecutor, waives service of
Rule on behalf of respondent nos.2 to 4.

The
applicant has prayed through Jail to release him on Parole on the
ground that he is desirous to file appeal in the Hon’ble Supreme
Court of India against the order dated 27th February 2010
passed in Criminal Appeal No.646 of 2009.

Heard
Mr.UA Trivedi, learned Additional Public Prosecutor. He has
submitted that originally captive punishment was awarded to the
present applicant.

I
have gone through the papers produced before me and the report. It
appears from the report that originally captive punishment was
awarded to the applicant. Even it appears that the present applicant
is resident of Madhya Pradesh and there are all chances that he may
be gone to his native.

Looking
to the aforesaid observations, I find no reason to release the
applicant on parole. Hence, the present application is dismissed.
Rule is discharged.

(Z.

K. Saiyed, J)

Anup

   

Top