Gujarat High Court Case Information System
Print
SCR.A/520/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CRIMINAL APPLICATION No. 520 of 2010
=========================================================
KASUBHAI
BHALABHAI HATHILA - Applicant(s)
Versus
STATE
OF GUJARAT & 2 - Respondent(s)
=========================================================
Appearance
:
THROUGH
JAIL for
Applicant(s) : 1,
MR.H.L.JANI, ADDITIONAL PUBLIC PROSECUTOR for
Respondent(s) : 1,
None for Respondent(s) : 2 -
3.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE H.B.ANTANI
Date
: 25/03/2010
ORAL
ORDER
Rule.
Mr. H.L.Jani, learned Additional Public Prosecutor, waives service
of Rule on behalf of respondents. Having
regard to the facts and circumstances of the case, petition is taken
up for hearing today.
This
petition is preferred by the convict, seeking parole leave for the
purpose of performing obsequial ceremony of his mother. His mother
was expired on 30/1/2010. I have also perused the jail-remarks
sheet, which is produced in the present case. The furlough leave was
granted to the petitioner from 31/3/1992 to 14/8/1993 and he
surrendered after 481 days. In the next furlough leave, which was
granted from 22/5/1997 to 16/11/2007, he surrendered after 3846
days.
considering
the aforesaid aspect, I am of the view that no relief be granted to
the petitioner and the petition stands dismissed. Rule is
discharged.
(H.B.ANTANI,J)
Girish
Top