Gujarat High Court High Court

Amratbhai vs State on 23 September, 2010

Gujarat High Court
Amratbhai vs State on 23 September, 2010
Author: Rajesh H.Shukla,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCR.A/1848/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CRIMINAL APPLICATION No. 1848 of 2010
 

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


 

AMRATBHAI
JALAMBHAI PARMAR - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 2 - Respondent(s)
 

=======================================================
Appearance : 
THROUGH
JAIL for Applicant(s) : 1, 
MR MR MANGEDY APP for Respondent(s) : 1
- 3, 
======================================================= 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAJESH H.SHUKLA
		
	

 

 
 


 

Date
: 23/09/2010
 

ORAL
ORDER

Rule.

Mr.M.R. Mangdey, learned APP waives service of rule on behalf of the
State.

This
is an application filed by the applicant-convict seeking parole
leave for a period of 60 days on the grounds set out in the
application challenging the impugned order dated 06.09.2010 passed
by the District Magistrate rejecting such prayer for parole.

Learned
A.P.P., Mr.Mangdey submitted that though the reference is made with
regard to negative police opinion, the jail remarks suggests that he
has already availed parole in May, 2010 itself. Similarly, he has
also availed furlough in January, 2010. He, therefore, submitted
that the convicts are getting parole leave as well as furlough leave
once in an year, which he has already availed and, therefore, the
present application may not be entertained.

In
view of the remarks and the submissions made by the learned A.P.P.,
the present application deserves to be rejected and stands rejected.
Rule is discharged.

(RAJESH
H.SHUKLA, J.)

/patil

   

Top