Gujarat High Court High Court

Prahlad vs State on 9 November, 2011

Gujarat High Court
Prahlad vs State on 9 November, 2011
Author: Z.K.Saiyed,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCR.A/2897/2011	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CRIMINAL APPLICATION No. 2897 of 2011
 

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

 

PRAHLAD
GYANESHWAR BHOIR - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 2 - Respondent(s)
 

=========================================================
 
Appearance
: 
THROUGH
JAIL for
Applicant(s) : 1, 
MS CM SHAH, APP for Respondent(s) : 1, 
None
for Respondent(s) : 2 -
3. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE Z.K.SAIYED
		
	

 

 
 


 

Date
: 09/11/2011 

 

 
ORAL
ORDER

1. Rule.

Ms. C. M. Shah, learned Additional Public Prosecutor waives service
of Rule on behalf of the respondent State authority.

2. Present
application is filed by the prisoner, through jail, for grant of
parole leave for forty five days on the ground of his own treatment
qua his ailment.

3. Heard
learned APP appearing for the respondent State authority and perused
the documents produced on record before the Court.

4. From
the jail report, produced on record, it appears that the
applicant-convict was absconding for a period of 151 days when he was
released on parole leave in the year 2009. Looking to the conduct of
the applicant-accused also, this application cannot be entertained.

5. In
view of above, this application deserves to be dismissed. The same
is, therefore, dismissed. Rule is discharged.

(Z.K.SAIYED,
J.)

(ila)

   

Top