Gujarat High Court
Jitendra vs State on 14 May, 2010
Gujarat High Court Case Information System
Print
SCR.A/823/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CRIMINAL APPLICATION No. 823 of 2010
=====================================
JITENDRA
JIVRAJBHAI CHAUHAN - Applicant(s)
Versus
STATE
OF GUJARAT & 2 - Respondent(s)
======================================
Appearance :
THROUGH
JAIL for Applicant(s) : 1,
PUBLIC PROSECUTOR for Respondent(s) :
1,
None for Respondent(s) : 2 -
3.
======================================
CORAM
:
HONOURABLE
MR.JUSTICE H.B.ANTANI
Date
: 14/05/2010
ORAL ORDER
This
is an application preferred by convict seeking 90 days parole leave
with a view to make an arrangement to prefer an appeal before the
Apex Court.
Considering
the averments made in the application as well as the submissions
canvassed by learned APP, since there are other family members who
can take care in filing appeal before the Apex Court, no case is
made out for grant of parole leave and, therefore, application
stands rejected. Rule is discharged. Direct Service is permitted.
(H.B.ANTANI,
J.)
Amit/-
Top