Gujarat High Court Case Information System
Print
SCR.A/2899/2011 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CRIMINAL APPLICATION No. 2899 of 2011
=========================================================
AMARSINGH
@GABO BHIKHA RATHODIYA - Applicant(s)
Versus
STATE
OF GUJARAT & 2 - Respondent(s)
=========================================================
Appearance
:
THROUGH
JAIL for
Applicant(s) : 1,
MS CM SHAH, APP for Respondent(s) : 1,
None
for Respondent(s) : 2 -
3.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE Z.K.SAIYED
Date
: 09/11/2011
ORAL
ORDER
1. Rule.
Ms. C. M. Shah, learned Additional Public Prosecutor waives service
of Rule on behalf of the respondent State authority.
2. Present
application is filed by the prisoner, through jail, for grant of
parole leave for thirty days on the ground of his own treatment qua
his ailment.
3. Heard
learned APP appearing for the respondent State authority and perused
the documents produced on record before the Court.
4. From
the jail report, produced on record, it appears that the
applicant-convict has recently enjoyed parole leave in the month of
July, 2011 for the same reason for which this application is filed.
5. In
view of above, there is no substance in this application and the same
deserves to be dismissed. This application is, therefore, dismissed.
Rule is discharged.
(Z.K.SAIYED,
J.)
(ila)
Top