Gujarat High Court High Court

Sharma vs State on 27 August, 2010

Gujarat High Court
Sharma vs State on 27 August, 2010
Author: Z.K.Saiyed,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCR.A/1654/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CRIMINAL APPLICATION No. 1654 of 2010
 

=========================================================

 

SHARMA
KAILASHNATH BABULAL - THRO' SARASWATIBEN B SHARMA - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 2 - Respondent(s)
 

=========================================================
 
Appearance
: 
PARTY-IN-PERSON
for
Applicant(s) : 1, 
MR HL JANI, APP for Respondent(s) : 1, 
None
for Respondent(s) : 2 -
3. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE Z.K.SAIYED
		
	

 

Date
: 27/08/2010 

 

ORAL
ORDER

Rule.

Learned APP Mr. Jani waives service of Rule on behalf of the
respondent State.

The
party-in-person, mother of prisoner Sharma Kailashnath Babulal, has
filed this application for grant of Parole leave of 30 days to the
prisoner.

Mr.

Jani has produced Jail Report which shows that the prisoner is
habitual in getting parole leave for one reasons or the other. Jail
Report shows that from 20.4.1997 to 25.11.2000 the prisoner was on
temporary bail. Thereafter, from 2005 to July, 2010 the prisoner has
enjoyed parole leave, at least, for 20 times which clearly shows that
the prisoner is habituated to remain out of jail for one reason or
the other. In the facts of the case, no sufficient cause is made out
to entertain this application. Accordingly, this application is
dismissed. Rule is discharged.

(Z.K.SAIYED,
J.)

sas

   

Top