Gujarat High Court Case Information System
Print
SCR.A/1326/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CRIMINAL APPLICATION No. 1326 of
2010
=========================================================
ASHWINKUMAR
PAULBHAI MAHIDA - Applicant(s)
Versus
STATE
OF GUJARAT & 2 - Respondent(s)
=========================================================
Appearance
:
THROUGH
JAIL for
Applicant(s) : 1,
MR AJ DESAI, LD. ADDL. PUBLIC PROSECUTOR for
Respondent(s) : 1,
None for Respondent(s) : 2 -
3.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE Z.K.SAIYED
Date
: 21/07/2010
ORAL
ORDER
By
way of present petition, the petitioner seeks parole leave for 30
days on the ground of sickness of his mother.
I
have perused the papers produced before me as well as jail report.
It appears from the papers that the present petitioner is booked
under Section 302 of the Indian Penal Code for life imprisonment. It
also appears from the papers that in past when the petitioner was
released on parole leave, he has not surrendered himself in time and
has been absconding for 3728 days.
Looking
to the aforesaid, I have not found any substance in the present
petition and hence, the present petition is rejected.
(Z.
K. Saiyed, J)
Anup
Top