Gujarat High Court Case Information System
Print
SCR.A/2667/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CRIMINAL APPLICATION No. 2667 of 2011
=========================================================
SANDIP
RAMESHCHANDRA - 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
: 07/10/2011
ORAL ORDER
The
applicant-original accused of Sessions Case No.568 of 2002 for the
offence punishable under Section 302 of the Indian Penal Code has
filed present application for parole leave through jail on the ground
to file appeal before the High Court.
Heard
Mr.K.L.Pandya, learned APP for the respondent State. Mr.Pandya read
jail report and opposed present application. Therefore, he has
contended that parole leave may not be granted to the present
applicant.
From
the contents of the application I do not find any substance in the
case. Hence this application stands dismissed.
(Z. K.
SAIYED, J)
kks
Top