Gujarat High Court
Bhimabhai vs State on 19 July, 2011
Gujarat High Court Case Information System
Print
SCR.A/1736/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CRIMINAL APPLICATION No. 1736 of 2011
=========================================================
BHIMABHAI
BALUBHAI DANTANI - Applicant(s)
Versus
STATE
OF GUJARAT & 2 - Respondent(s)
=========================================================
Appearance :
THROUGH
JAIL for
Applicant(s) : 1,
MANISHA L. SHAH, ADDL. PUBLIC PROSECUTOR for
Respondent(s) : 1,
None for Respondent(s) : 2 -
3.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 19/07/2011
ORAL
ORDER
Heard
learned APP Mrs. Manisha L. Shah for the respondent – State.
The
jail record of the applicant is unsatisfactory and in the past for
seven days, the applicant was granted parole, for getting a good
match for his son in the month of April 2010 and later on 14 days of
parole was granted to undertake agricultural activities.
Considering
the above aspect, and since no convincing ground appears for
exercise of powers, this application is rejected.
Sd/-
(Anant
S. Dave, J.)
Caroline
Top