Gujarat High Court
Rafiq vs State on 28 March, 2011
Gujarat High Court Case Information System
Print
SCR.A/709/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CRIMINAL APPLICATION No. 709 of 2011
=========================================================
RAFIQ
KASAM @ KAHUDI JAGAMAJIYA KHATKI - Applicant(s)
Versus
STATE
OF GUJARAT & 2 - Respondent(s)
=========================================================
Appearance :
THROUGH
JAIL for
Applicant(s) : 1,
MR AJ DESAI, ADDITIONAL PUBLIC PROSECUTOR for
Respondent(s) : 1,
None for Respondent(s) : 2 -
3.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 28/03/2011
ORAL
ORDER
Heard learned APP Mr. AJ Desai for
the respondent-State.
It is
submitted that the jail record of the applicant convict consist of a
number of crimes registered even during imprisonment and on a number
of occasions, he had absconded pursuant to grant of parole.
In view
of the above, this application cannot be entertained and is rejected
accordingly.
Sd/-
(Anant
S. Dave, J.)
Caroline
Top