Gujarat High Court High Court

Kaliabhai vs State on 20 December, 2010

Gujarat High Court
Kaliabhai vs State on 20 December, 2010
Author: Anant S. Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCR.A/2527/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CRIMINAL APPLICATION No. 2527 of 2010
 

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

KALIABHAI
SABIRABHAI - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 2 - Respondent(s)
 

========================================= 
Appearance
: 
THROUGH
JAIL for
Applicant(s) : 1, 
Ms Krina Calla, Addl.PUBLIC PROSECUTOR for
Respondent(s) : 1, 
None for Respondent(s) : 2 -
3. 
=========================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	

 

 
 


 

Date
: 20/12/2010 

 

 
 
ORAL
ORDER

Learned
APP has submitted that on an earlier occasion when the applicant was
granted temporary bail, he was absconding for 694 days and he was
apprehended by police and brought to jail. Considering the above
jail record, the request of the applicant cannot be considered.
However, it will be open for the applicant to submit the case papers
to the Secretary, Supreme Court Legal Aid Committee for further
action if he so desires.

With
the aforesaid observations, this application is rejected.

[ANANT
S. DAVE, J.]

msp

   

Top