Gujarat High Court High Court

Mansingbhai vs State on 30 September, 2011

Gujarat High Court
Mansingbhai vs State on 30 September, 2011
Author: Z.K.Saiyed,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCR.A/2289/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CRIMINAL APPLICATION No. 2289 of 2011
 

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


 

MANSINGBHAI
MATIYABHAI DAMA - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 2 - Respondent(s)
 

======================================
 
Appearance
: 
THROUGH
JAIL for Applicant(s) : 1, 
MR KL PANDYA ADDITIONAL PUBLIC
PROSECUTOR for Respondent(s) : 1, 
RULE NOT RECD BACK for
Respondent(s) : 2, 
======================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE Z.K.SAIYED
		
	

 

 
 


 

Date
: 30/09/2011 

 

 
 
ORAL
ORDER

Rule.

Learned APP Ms. Shah waives service of Rule on behalf of the
respondent – State.

The
applicant has preferred this application through jail, upon rejection
of the application of parole leave and therefore, he prayed that he
may be granted temporary bail for 30 days to pay the fine of
Rs.1200/- imposed by the trial Court.

I
have perused jail remarks of the applicant – convict, which
reflects that there is possibility of absconding of the applicant.
Therefore, I am not inclined to grant him parole leave. I am in total
agreement with the reasons assigned by the Jail Authority. Hence,
dismissed. Rule discharged.

(Z.K.SAIYED,J.)

ynvyas

   

Top