Gujarat High Court Case Information System
Print
SCR.A/1757/2011 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CRIMINAL APPLICATION No. 1757 of 2011
=========================================================
PRAKASHBHAI
CHANDUBHAI BAROT - THRO' NURUBEN BAROT - Applicant(s)
Versus
STATE
OF GUJARAT & 2 - Respondent(s)
=========================================================
Appearance
:
PARTY-IN-PERSON
for
Applicant(s) : 1,
MRS. MANISHA L. SHAH, ADDL. PUBLIC PROSECUTOR
for Respondent(s) : 1,
None for Respondent(s) : 2 -
3.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 14/07/2011
ORAL
ORDER
This
application for parole is preferred by the mother of the applicant
to prefer an Appeal in the Hon’ble Supreme Court against the
conviction recorded by this Court.
The
jail record of the convict shows that the convict had remained out
of jail unauthorisedly for about 3104 days and later on, the records
reveal the conduct of the applicant in jail to be unsatisfactory.
In
the above circumstances, it is not possible for this Court to
exercise powers in favour of the applicant. However, it will be
open for the applicant convict to send all the relevant papers to
the Legal Aid Authority so as to prefer a Special Leave Petition
before the Hon’ble Supreme Court and necessary arrangements be made
by the jail authority to prefer such an application.
With
the aforesaid observation and direction, this application stands
rejected.
Sd/-
(Anant
S. Dave, J.)
Caroline
Top