Gujarat High Court High Court

Alibhai vs State on 9 December, 2010

Gujarat High Court
Alibhai vs State on 9 December, 2010
Author: M.R. Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCR.A/2386/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CRIMINAL APPLICATION No. 2386 of 2010
 

=========================================
 

ALIBHAI
FAKIRMAMAD DAFER - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 2 - Respondent(s)
 

========================================= 
Appearance
: 
THROUGH
JAIL for
Applicant(s) : 1, 
MS KRINA CALLA, ADDL. PUBLIC PROSECUTOR for
Respondent(s) : 1, 
None for Respondent(s) : 2 -
3. 
=========================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE M.R. SHAH
		
	

 

Date
: 09/12/2010 

 

 
ORAL
ORDER

1. Rule.

Ms. Krina Calla, learned
Additional Public Prosecutor waives service of notice of Rule on
behalf of respondent No.1 – State. In the facts and
circumstances of the case and with the consent of learned advocates
appearing on behalf of the respective parties .

2. Present
application has been preferred by the applicant – original
accused – convict Alibhai Fakirmamad Dafer through jail to release
him on parole leave. Considering the fact that earlier when the
applicant was released on furlough leave, he absconded and he
surrendered late by 1130 days, applicant cannot be released on
parole. The application submitted by the applicant for parole leave
is rightly rejected by the District Magistrate, Rajkot by order dated
14/10/2010.

3. Under
the circumstances, present application deserves to be dismissed and
is, accordingly, dismissed. Rule is discharged.

(M.R.

Shah, J.)

*menon

   

Top