Gujarat High Court Case Information System
Print
SCR.A/3007/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CRIMINAL APPLICATION No. 3007 of 2011
=========================================
MOHMMAD
ISMAIL @HAJI ABDUL KADAR - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================
Appearance :
THROUGH
JAIL for
Applicant(s) : 1,
MS CHETNA M SHAH, LD. ADDL. PUBLIC PROSECUTOR
for Respondent(s) : 1,
None for Respondent(s) :
2,
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE Z.K.SAIYED
Date
: 17/11/2011
ORAL
ORDER
By
way of present application, filed through jail, the
applicant-prisoner has prayed to release him on parole for a period
of 45 days on the ground of operation of his granddaughter.
Heard
Ms.C.M. Shah, learned Additional Public Prosecutor for the
respondent-State
and also perused papers produced before me.
It
appears from the papers that earlier when the applicant was released
on temporary bail, he remained absconding for 694 days. Looking to
the conduct of the applicant the ground on which the applicant has
sought parole, cannot be granted. Hence, present application
deserves to be dismissed and is hereby dismissed.
(Z.
K. Saiyed, J)
Anup
Top