Gujarat High Court Case Information System
Print
SCR.A/2248/2011 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CRIMINAL APPLICATION No. 2248 of 2011
=========================================================
KASUBHAI
BHALABHAI HATHIYA - Applicant(s)
Versus
STATE
OF GUJARAT & 2 - Respondent(s)
=========================================================
Appearance
:
THROUGH
JAIL for
Applicant(s) : 1,
MR MAULIK NANAVATI, APP for Respondent(s) :
1,
None for Respondent(s) : 2 -
3.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE Z.K.SAIYED
Date
: 05/09/2011
ORAL ORDER
The
applicant-original accused of Sessions Case No.812 of 1986 for the
offence punishable under Sections 460 and 34 of the Indian Penal Code
has filed present application for parole leave through jail.
Heard
Mr.Maulik Nanavati, learned APP for the respondent State. Mr.Nanavati
read jail report and pointed out that applicant has enjoyed furlough.
He has contended that the applicant has not surrendered in time and
after 3846 days he was arrested by the police and appeared before the
jail authority. Therefore, he has contended that parole leave may
not be granted to the present applicant.
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