Gujarat High Court High Court

Jayeshbhai vs State on 18 November, 2010

Gujarat High Court
Jayeshbhai vs State on 18 November, 2010
Author: Anant S. Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCR.A/1682/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CRIMINAL APPLICATION No. 1682 of 2010
 

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


 

JAYESHBHAI
DAHYABHAI BORSE - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 2 - Respondent(s)
 

============================================= 
Appearance
: 
THROUGH JAIL for Applicant(s) :
1, 
MR KARTIK PANDYA ADDL. PUBLIC PROSECUTOR for Respondent(s) :
1, 
RULE SERVED for Respondent(s) : 2 -
3. 
=============================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	

 

 
 


 

Date
: 18/11/2010 

 

ORAL
ORDER

Heard
learned APP.

As
per the jail record submitted by Dy. Superintendent, Vadodara Central
Jail, the petitioner was granted parole from 14.1.2010 to 30.1.2010
for filing an appeal before the Supreme Court and for the same reason
this application is preferred. Besides, on earlier occasion, when
the petitioner was granted furlough, he was absconding and being
apprehended by the police after 842 days sent to the prison.

For
the reasons stated above, no case is made out to grant the petition.
This petition is rejected. Rule is discharged.

[ANANT
S. DAVE, J.]

//smita//

   

Top