Gujarat High Court Case Information System
Print
SCR.A/2666/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CRIMINAL APPLICATION No. 2666 of 2011
=========================================================
SHANABHAI
VAGHABHAI - Applicant(s)
Versus
STATE
OF GUJARAT & 2 - Respondent(s)
=========================================================
Appearance
:
THROUGH
JAIL for
Applicant(s) : 1,
MR KL PANDYA, 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.251 of 2003 for the
offence punishable under Section 302 of the Indian Penal Code has
filed present application for parole leave through jail for getting
treatment from private doctor.
Heard
Mr.K.L.Pandya, learned APP for the respondent State. Mr.Pandya read
jail report and contended that applicant is given treatment by the
jail authority. 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