Gujarat High Court Case Information System
Print
SCR.A/1724/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CRIMINAL APPLICATION No. 1724 of 2010
=========================================================
MAHENDRASINH
VIKRAMSINH MAHARAHUL - PAKKA KAIDI - Applicant(s)
Versus
STATE
OF GUJARAT & 2 - Respondent(s)
=========================================================
Appearance
:
MS
JAYSHREE C BHATT for
Applicant(s) : 1,
MR M.R MENGEY, ADDL. PUBLIC PROSECUTOR for
Respondent(s) : 1,
RULE NOT RECD BACK for Respondent(s) : 2 -
3.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE RAJESH H.SHUKLA
Date
: 22/09/2010
ORAL
ORDER
The
present application has been filed by the petitioner for grant of
parole for a period of 15 days on the grounds stated in the
application. It is also stated that the decision has not been taken
on the application by the authorities.
In
the order passed by the District Magistrate at Annexure-A dated
19.6.2010 it is stated that he has been absconding. As it transpires
from the jail remark sheet, he has been absconding for about 704 days
and in fact he has also availed of 11 furloughs, 15 temporary bails
and therefore it does not call for any interference with the impugned
order passed by the District Magistrate.
The
present application accordingly sands rejected. Rule is discharged.
(Rajesh
H. Shukla, J.)
(hn)
Top