Gujarat High Court
Savjibhai vs State on 24 August, 2011
Gujarat High Court Case Information System
Print
SCR.A/2143/2011 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CRIMINAL APPLICATION No. 2143 of 2011
=========================================================
SAVJIBHAI
MOTIBHAI - Applicant(s)
Versus
STATE
OF GUJARAT & 2 - Respondent(s)
=========================================================
Appearance
:
THROUGH
JAIL for
Applicant(s) : 1,
MRS. MANISHA L. SHAH, APP for Respondent(s) :
1,
None for Respondent(s) : 2 -
3.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 24/08/2011
ORAL
ORDER
This
application has been preferred by a life convict having
unsatisfactory jail record and in the past remain unauthorizedly
absent from the jail for about 22, 170 days and surrendered only on
apprehended by police seeks parole on the ground that he would like
to prefer Special Leave Petition before the Apex Court against the
order passed by the High Court.
In
view of his jail record, keeping it open for him for having service
of legal aid available in the jail and in this Court, application is
disposed of.
(Anant
S. Dave, J.)
dks
Top