Gujarat High Court
Dashrath vs State on 7 October, 2011
Gujarat High Court Case Information System
Print
SCR.A/2660/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CRIMINAL APPLICATION No. 2660 of 2011
=========================================================
DASHRATH
@ KALIDAS KABHAI - Applicant(s)
Versus
STATE
OF GUJARAT & 2 - Respondent(s)
=========================================================
Appearance
:
THROUGH
JAIL for
Applicant(s) : 1,
MR KL PANDYA, 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.148 of 2006 for the
offence punishable under Section 376 of the Indian Penal Code has
filed present application for parole leave through jail on the ground
to support family members financially.
Heard
Mr.K.L.Pandya, learned APP for the respondent State. Mr.Pandya read
jail report and pointed out that the applicant has enjoyed furlough
recently from 16.4.2011 to 13.5.2011. Therefore, he 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