Gujarat High Court Case Information System
Print
SCR.A/2671/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CRIMINAL APPLICATION No. 2671 of 2011
=========================================================
BHANUBHAI
SHANABHAI - Applicant(s)
Versus
STATE
OF GUJARAT & 2 - Respondent(s)
=========================================================
Appearance
:
THROUGH
JAIL for
Applicant(s) : 1,
MS CHETNA SHAH, APP for Respondent(s) : 1,
None
for Respondent(s) : 2 -
3.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE Z.K.SAIYED
Date
: 07/10/2011
ORAL ORDER
The
applicant-original accused of Sessions Case No.142 of 1998 for the
offence punishable under Sections 302 and 489(B)of the Indian Penal
Code has filed present application for parole leave through jail for
getting treatment from private doctor.
Heard
Ms.Chetna Shah, learned APP for the respondent State. Ms.Shah read
jail report and contended that applicant is given treatment by the
jail authority. Therefore, she has contended that parole leave may
not be granted to the present applicant.
From
the contents of the application I do not find any substance in the
case. Hence this application stands dismissed.
(Z. K. SAIYED, J)
kks
Top