Gujarat High Court High Court

Jabir vs State on 17 November, 2011

Gujarat High Court
Jabir vs State on 17 November, 2011
Author: Z.K.Saiyed,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/15718/2011	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 15718 of 2011
 

In


 

CRIMINAL
MISC.APPLICATION No. 15240 of 2011
 

In


 

CRIMINAL
MISC.APPLICATION No. 14852 of 2011
 

 
=========================================================

 

JABIR
SHERMOHMAD MEMON - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
SHAILESH V RAVAL for
Applicant(s) : 1, 
MS CHETNA SHAH, APP for Respondent(s) : 1, 
None
for Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE Z.K.SAIYED
		
	

 

 
 


 

Date
: 17/11/2011  
 
ORAL ORDER

The
applicant-original accused of Sessions Case No.387 of 2000 for the
offence punishable under Sections 489(B), 489(C) and 120(B) of the
Indian Penal Code has filed present application for extension of
parole leave for two months.

Heard
Mr.S.V.Raval, learned counsel for the applicant. He has submitted
that treatment of the applicant is going on. Therefore, he has prayed
that parole leave may be extended to the present applicant for
further period of two months.

Heard
Ms.Chetna Shah, learned APP for the respondent State. Ms.Shah has
read jail report and pointed out that the applicant has enjoyed
interim bail, furlough and parole leave. She has submitted that
present applicant is involved in serious offence of fake currency
note. She has submitted that present applicant is sentenced for life
imprisonment. Therefore, she has contended that parole leave may not
be extended to the present applicant.

I
have heard both the parties and perused jail report and papers. The
jail report shows that applicant is released on bail for sufficient
period.

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