Gujarat High Court
Ajitbhai vs State on 25 March, 2010
Gujarat High Court Case Information System
Print
SCR.A/518/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CRIMINAL APPLICATION No. 518 of 2010
=========================================================
AJITBHAI
CHAKUBHAI SOLANKI - Applicant(s)
Versus
STATE
OF GUJARAT & 2 - Respondent(s)
=========================================================
Appearance
:
THROUGH
JAIL for
Applicant(s) : 1,
MS.T.K.PATEL, ADDITIONAL PUBLIC PROSECUTOR for
Respondent(s) : 1,
None for Respondent(s) : 2 -
3.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE H.B.ANTANI
Date
: 25/03/2010
ORAL
ORDER
Rule.
Ms. T.K.Patel, learned Additional Public Prosecutor, waives service
of Rule on behalf of respondent-State. Having
regard to the facts and circumstances of the case, petition is taken
up for hearing today.
This
petition is preferred by the convict, seeking parole leave for 90
days as he wants to prefer an appeal before the Apex Court. I have
also considered the jail remarks-sheet produced in the present case.
Considering
the jail remarks-sheet and jail conduct of the petitioner, I am of
the view that no relief can be granted to the petitioner and the
petition is dismissed. Rule is discharged.
(H.B.ANTANI,J)
Girish
Top