Gujarat High Court Case Information System
Print
SCR.A/2242/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CRIMINAL APPLICATION No. 2242 of 2011
=========================================================
HASANBHAI
KARIMBHAI LUHAR - Applicant(s)
Versus
STATE
OF GUJARAT & 2 - Respondent(s)
=========================================================
Appearance
:
THROUGH
JAIL for
Applicant(s) : 1,
MR MAULIK NANAVATI, APP for Respondent(s) :
1,
None for Respondent(s) : 2 -
3.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE Z.K.SAIYED
Date
: 05/09/2011
ORAL ORDER
The
applicant-original accused of Sessions Case No.79 of 1999 for the
offence punishable under Section 302 of the Indian Penal Code has
filed present application for parole leave through jail.
Heard
Mr.Maulik Nanavati, learned APP for the respondent State. Mr.nanavati
read jail report and pointed out that applicant has enjoyed parole so
many times. He has contended that even in the year 2011 applicant has
enjoyed parole. 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