Gujarat High Court High Court

Rafiq vs State on 28 March, 2011

Gujarat High Court
Rafiq vs State on 28 March, 2011
Author: Anant S. Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCR.A/709/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CRIMINAL APPLICATION No. 709 of 2011
 

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


 

RAFIQ
KASAM @ KAHUDI JAGAMAJIYA KHATKI - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 2 - Respondent(s)
 

=========================================================
Appearance : 
THROUGH
JAIL for
Applicant(s) : 1, 
MR AJ DESAI, ADDITIONAL PUBLIC PROSECUTOR for
Respondent(s) : 1, 
None for Respondent(s) : 2 -
3. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	

 

 
 


 

Date
: 28/03/2011 

 

 
 
ORAL
ORDER

Heard learned APP Mr. AJ Desai for
the respondent-State.

It is
submitted that the jail record of the applicant convict consist of a
number of crimes registered even during imprisonment and on a number
of occasions, he had absconded pursuant to grant of parole.

In view
of the above, this application cannot be entertained and is rejected
accordingly.

Sd/-

(Anant
S. Dave, J.)

Caroline

   

Top