Gujarat High Court
Amit vs State on 15 July, 2011
Gujarat High Court Case Information System
Print
SCR.A/1813/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CRIMINAL APPLICATION No. 1813 of 2011
======================================
AMIT
@ SHYAM NAVIN DARJI - Applicant(s)
Versus
STATE
OF GUJARAT & 2 - Respondent(s)
======================================
Appearance
:
THROUGH JAIL for Applicant(s) :
1,
MS MANISHA L SHAH ADDL. PUBLIC PROSECUTOR for Respondent(s) :
1,
None for Respondent(s) : 2 -
3.
======================================
CORAM
:
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 21/07/2011
ORAL
ORDER
Heard
learned APP for the respondent-State and it is submitted that jail
record of the petitioner is not upto the mark and the petitioner had
undergone13 different minor jail punishments.
In
view of the above, I am not inclined to exercise powers granting
parole in favour of the petitioner at this stage.
This
petition is rejected.
[ANANT
S. DAVE, J.]
//smita//
Top