Gujarat High Court Case Information System
Print
SCR.A/2237/2011 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CRIMINAL APPLICATION No. 2237 of 2011
=========================================================
RAJENDRASING
BALLUSING - Applicant(s)
Versus
STATE
OF GUJARAT & 2 - Respondent(s)
=========================================================
Appearance
:
THROUGH
JAIL for
Applicant(s) : 1,
MR MAULIK NANAVATI, APP for Respondent(s) :
1,
None for Respondent(s) : 2 -
3.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE Z.K.SAIYED
Date
: 09/09/2011
ORAL ORDER
The
applicant-original accused of Sessions Case No.51 of 1997 for the
offence punishable under Section 302 of the Indian Penal Code and
under Section 3(1), 5 of the Atrocity Act and under Section 135 of
the Bombay Police Act has filed present application for parole
through jail praying to order release of three furlough leave seized
by the authority.
Heard
Mr.Maulik Nanavati, learned APP for the respondent State. Mr.Nanavati
read jail report and pointed out that the applicant has enjoyed
interim bail and furlough. Therefore, he has contended that parole
may not be granted to the present applicant.
From
the contents of the application no sound reason is shown by the
applicant. I do not find any substance in the case. Hence this
application stands dismissed.
(Z.
K. SAIYED, J)
kks
Top