Gujarat High Court
Jayeshbhai vs State on 18 November, 2010
Gujarat High Court Case Information System
Print
SCR.A/1682/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CRIMINAL APPLICATION No. 1682 of 2010
=============================================
JAYESHBHAI
DAHYABHAI BORSE - Applicant(s)
Versus
STATE
OF GUJARAT & 2 - Respondent(s)
=============================================
Appearance
:
THROUGH JAIL for Applicant(s) :
1,
MR KARTIK PANDYA ADDL. PUBLIC PROSECUTOR for Respondent(s) :
1,
RULE SERVED for Respondent(s) : 2 -
3.
=============================================
CORAM
:
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 18/11/2010
ORAL
ORDER
Heard
learned APP.
As
per the jail record submitted by Dy. Superintendent, Vadodara Central
Jail, the petitioner was granted parole from 14.1.2010 to 30.1.2010
for filing an appeal before the Supreme Court and for the same reason
this application is preferred. Besides, on earlier occasion, when
the petitioner was granted furlough, he was absconding and being
apprehended by the police after 842 days sent to the prison.
For
the reasons stated above, no case is made out to grant the petition.
This petition is rejected. Rule is discharged.
[ANANT
S. DAVE, J.]
//smita//
Top