Gujarat High Court
Prabhudas vs State on 12 January, 2011
Gujarat High Court Case Information System
Print
SCR.A/11/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CRIMINAL APPLICATION No. 11 of 2011
=========================================================
PRABHUDAS
SUKHRAM RATHVA - Applicant(s)
Versus
STATE
OF GUJARAT & 2 - Respondent(s)
=========================================================
Appearance :
THROUGH
JAIL for Applicant(s) : 1,
MR RAVAL APP for Respondent(s) :
1,
None for Respondent(s) : 2 -
3.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE AKIL KURESHI
Date
: 12/01/2011
ORAL
ORDER
Petitioner
is convict. He seeks parole to enable him to prefer appeal before the
Supreme Court. His jail record suggests that he has absconded for
3998 days during November, 1998 to September, 2009. No case is
therefore made out for interference. Petition is therefore dismissed.
This
order shall be communicated to the petitioner by the Registry.
(AKIL
KURESHI, J.)
(ashish)
Top