Gujarat High Court
Dilipbhai vs State on 8 February, 2011
Gujarat High Court Case Information System
Print
SCR.A/267/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CRIMINAL APPLICATION No. 267 of 2011
=========================================================
DILIPBHAI
PRABHUDAS DARJI - Applicant(s)
Versus
STATE
OF GUJARAT & 2 - Respondent(s)
=========================================================
Appearance
:
THROUGH
JAIL for
Applicant(s) : 1,
MR DC SEJPAL, APP for Respondent(s)
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE AKIL KURESHI
Date
: 08/02/2011
ORAL
ORDER
Petitioner-prisoner
seeks parole. He was, however, found absconding for 4641 days
between June 1997 and February 2010. No case for parole is made out.
Petition is dismissed. This order may be communicated to the
prisoner.
(Akil
Kureshi, J.)
(vjn)
Top