Gujarat High Court Case Information System
Print
SCR.A/1443/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CRIMINAL APPLICATION No. 1443 of
2011
=========================================================
ABUBAKAR
SIDDIKBHAI DAGARIA - THRO' SULEMANBHAI DAGARIA - Applicant(s)
Versus
STATE
OF GUJARAT & 2 - Respondent(s)
=========================================================
Appearance
:
PARTY-IN-PERSON
for
Applicant(s) : 1,
MR LB DABHI ADDL.PUBLIC PROSECUTOR for
Respondent(s) : 1,
None for Respondent(s) : 2 -
3.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE K.M.THAKER
Date
: 20/06/2011
ORAL
ORDER
1. Rule.
Mr.Dabhi, learned APP waives service of notice of Rule on behalf of
respondent State.
2. The
present application has been preferred by the brother of the convict
applicant seeking parole leave for 60 days on the ground that his
brother’s house requires some repair works and also for the reason
that his brother may be able to attend agricultural activities during
the monsoon season.
3. Having
regard to the fact that the convict-applicant is undergoing sentence
in connection with offence punishable under sections 376, 384, 114,
120-B, 504 and 506 of Indian Penal Code and the jail record also
shows that earlier when he was released on parole, he remained
absconding for 489 days, the application does not deserve to be
entertained and hence it is rejected. Rule is discharged.
(K.M.THAKER,
J.)
Amit
Top