Gujarat High Court High Court

Kaliyabhai vs State on 7 July, 2011

Gujarat High Court
Kaliyabhai vs State on 7 July, 2011
Author: Anant S. Dave,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCR.A/1445/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CRIMINAL APPLICATION No. 1445 of 2011
 

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

KALIYABHAI
SABIRABHAI DHANAK - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 2 - Respondent(s)
 

=========================================
 
Appearance : 
THROUGH
JAIL for Applicant
 

Ms.
Manisha L. Shah, APP, for respondent
No.1 
=========================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	

 

Date
: 27/06/2011 

 

ORAL
ORDER

This
application for parole is filed by the applicant on the ground that
the applicant-convict has filed Special Leave Petition before the
Supreme Court against the judgment and order dated 4.9.2010 of this
Court in Criminal Appeal No.1252 of 2004.

The
learned APP has placed on record the opinion of the Police
Superintendent, Vadodara [Rural] along with report of the Deputy
Superintendent of Police, Chhota Udepur Division, Chhota Udepur, and
submitted that in the past the applicant has remained absconded for
1694 days and two brothers of the applicant are in a position to file
appeal on behalf of the applicant.

Having
heard the learned APP, and considering the opinion of the police
officers and past conduct and punishment of the applicant, I am not
inclined to grant this application. However, it will be open for the
applicant to take recourse to Legal Service Authority to prefer
appeal before the Supreme Court.

Rule
is discharged.

(ANANT
S. DAVE, J.)

(swamy)

   

Top