Gujarat High Court Case Information System
Print
SCR.A/1759/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CRIMINAL APPLICATION No. 1759 of 2010
======================================
BHAVAJI
GAGAJI THAKORE - THRO'GITABEN THAKORE - Applicant(s)
Versus
STATE
OF GUJARAT & 2 - Respondent(s)
======================================
Appearance
:
MR SL VAISHYA for Applicant(s)
: 1,
MS MINI NAIR APP for Respondent(s) : 1,
None for
Respondent(s) : 2 - 3.
======================================
CORAM
:
HONOURABLE
MR.JUSTICE RAJESH
H.SHUKLA
Date
: 20/09/2010
ORAL ORDER
Rule.
Ms.Mini Nair, learned APP waives service of notice of service of
Rule on behalf of respondent State.
The
present application has been filed by the applicant for grant of
parole leave on the ground as stated in the application.
Heard
learned advocate Mr.Vaishya for the applicant and learned APP
Ms.Nair.
In
view of the report placed on record about the petitioner having been
absconding for 1583 days’ since 2004 to February, 2010 and furlough
which have been granted to the applicant, present application cannot
be entertained and accordingly it stands rejected. Rule is
discharged. Direct Service is permitted.
[RAJESH
H. SHUKLA, J.]
Amit
Top