Gujarat High Court High Court

Bhavaji vs State on 20 September, 2010

Gujarat High Court
Bhavaji vs State on 20 September, 2010
Author: Rajesh H.Shukla,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCR.A/1759/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CRIMINAL APPLICATION No. 1759 of 2010
 

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


 

BHAVAJI
GAGAJI THAKORE - THRO'GITABEN THAKORE - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 2 - Respondent(s)
 

====================================== 
Appearance
: 
MR SL VAISHYA for Applicant(s)
: 1, 
MS MINI NAIR APP for Respondent(s) : 1, 
None for
Respondent(s) : 2 - 3. 
======================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAJESH 
			
			 

H.SHUKLA
		
	

 

Date
: 20/09/2010  
 
ORAL ORDER

Rule.

Ms.Mini Nair, learned APP waives service of notice of service of
Rule on behalf of respondent State.

The
present application has been filed by the applicant for grant of
parole leave on the ground as stated in the application.

Heard
learned advocate Mr.Vaishya for the applicant and learned APP
Ms.Nair.

In
view of the report placed on record about the petitioner having been
absconding for 1583 days’ since 2004 to February, 2010 and furlough
which have been granted to the applicant, present application cannot
be entertained and accordingly it stands rejected. Rule is
discharged. Direct Service is permitted.

[RAJESH
H. SHUKLA, J.]

Amit

   

Top