Gujarat High Court High Court

Sunil vs State on 22 September, 2011

Gujarat High Court
Sunil vs State on 22 September, 2011
Author: Z.K.Saiyed,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCR.A/2472/2011	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CRIMINAL APPLICATION No. 2472 of 2011
 

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

 

SUNIL
DEVISINH RAJPUT - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 2 - Respondent(s)
 

=========================================================
 
Appearance
: 
THROUGH
JAIL 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
: 22/09/2011  
 
ORAL ORDER

The
applicant-original accused of Sessions Case No.9 of 1999 for the
offence punishable under Section 302 of the Indian Penal Code has
filed present application for parole through jail on the ground of
repairing of his house.

Heard
Mr.H.L.Jani, learned APP for the respondent State. Mr.Jani read jail
report and pointed out that the applicant has enjoyed interim bail,
parole and furlough. He has contended that the present applicant was
absconder for 984 days and then he was arrested by the police and
appeared before the jail authority. Therefore, he has contended that
parole 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