Gujarat High Court
Ramesh vs State on 14 November, 2011
Gujarat High Court Case Information System
Print
SCR.A/2945/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CRIMINAL APPLICATION No. 2945 of 2011
=========================================================
RAMESH
CHHANALAL - Applicant(s)
Versus
STATE
OF GUJARAT & 2 - Respondent(s)
=========================================================
Appearance
:
THROUGH
JAIL for
Applicant(s) : 1,
MS CHETNA SHAH, APP for Respondent(s) : 1,
None
for Respondent(s) : 2 -
3.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE Z.K.SAIYED
Date
: 14/11/2011
ORAL ORDER
Rule.
Learned APP waives service of Rule on behalf of the respondent –
State.
Applicant
– accused has filed this application through jail for grant of
parole on the ground to help his family economically. The grounds
stated in the application seems to be not genuine.
The
jail report shows that applicant was absconder for 78 days and
then he was arrested by the police and appeared before the jail
authority.
From
the contents of the application I do not find any substance in the
case. Hence this application stands dismissed. Rule is discharged.
(Z.
K. SAIYED, J)
kks
Top