Gujarat High Court Case Information System
Print
SCR.A/2289/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CRIMINAL APPLICATION No. 2289 of 2011
======================================
MANSINGBHAI
MATIYABHAI DAMA - Applicant(s)
Versus
STATE
OF GUJARAT & 2 - Respondent(s)
======================================
Appearance
:
THROUGH
JAIL for Applicant(s) : 1,
MR KL PANDYA ADDITIONAL PUBLIC
PROSECUTOR for Respondent(s) : 1,
RULE NOT RECD BACK for
Respondent(s) : 2,
======================================
CORAM
:
HONOURABLE
MR.JUSTICE Z.K.SAIYED
Date
: 30/09/2011
ORAL
ORDER
Rule.
Learned APP Ms. Shah waives service of Rule on behalf of the
respondent – State.
The
applicant has preferred this application through jail, upon rejection
of the application of parole leave and therefore, he prayed that he
may be granted temporary bail for 30 days to pay the fine of
Rs.1200/- imposed by the trial Court.
I
have perused jail remarks of the applicant – convict, which
reflects that there is possibility of absconding of the applicant.
Therefore, I am not inclined to grant him parole leave. I am in total
agreement with the reasons assigned by the Jail Authority. Hence,
dismissed. Rule discharged.
(Z.K.SAIYED,J.)
ynvyas
Top