Gujarat High Court Case Information System
Print
SCR.A/1445/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CRIMINAL APPLICATION No. 1445 of 2011
=========================================
KALIYABHAI
SABIRABHAI DHANAK - Applicant(s)
Versus
STATE
OF GUJARAT & 2 - Respondent(s)
=========================================
Appearance :
THROUGH
JAIL for Applicant
Ms.
Manisha L. Shah, APP, for respondent
No.1
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 27/06/2011
ORAL
ORDER
This
application for parole is filed by the applicant on the ground that
the applicant-convict has filed Special Leave Petition before the
Supreme Court against the judgment and order dated 4.9.2010 of this
Court in Criminal Appeal No.1252 of 2004.
The
learned APP has placed on record the opinion of the Police
Superintendent, Vadodara [Rural] along with report of the Deputy
Superintendent of Police, Chhota Udepur Division, Chhota Udepur, and
submitted that in the past the applicant has remained absconded for
1694 days and two brothers of the applicant are in a position to file
appeal on behalf of the applicant.
Having
heard the learned APP, and considering the opinion of the police
officers and past conduct and punishment of the applicant, I am not
inclined to grant this application. However, it will be open for the
applicant to take recourse to Legal Service Authority to prefer
appeal before the Supreme Court.
Rule
is discharged.
(ANANT
S. DAVE, J.)
(swamy)
Top