Citation : 2021 Latest Caselaw 16045 Guj
Judgement Date : 11 October, 2021
R/SCR.A/9991/2021 ORDER DATED: 11/10/2021
IN THE HIGH COURT OF GUJARAT AT AHMEDABAD
R/SPECIAL CRIMINAL APPLICATION NO. 9991 of 2021
=====================================================
MUSHARATJAHA PARMAR THRO RANGREJ MISBABANU RAJA
MOHAMMED
Versus
STATE OF GUJARAT
=====================================================
Appearance:
PARTY IN PERSON(5000) for the Applicant(s) No. 1
for the Respondent(s) No. 2,3
MS MOXA THAKKAR, APP (2) for the Respondent(s) No. 1
=====================================================
CORAM:HONOURABLE MR. JUSTICE VIPUL M. PANCHOLI
Date : 11/10/2021
ORAL ORDER
The present application is filed by the applicant - party-in-person for releasing the applicant on parole leave on the ground of preferring an appeal against the judgment and order of conviction dated 30.09.2021 passed by the concerned Sessions Court.
Heard the party-in-person and learned Additional Public Prosecutor for the respondent - State.
I have perused the application, the documents annexed thereto and jail remarks on record. From the jail remarks, it appears that the applicant - convict was absconded for considerable time and, therefore, no case is made out to release the applicant on parole leave.
R/SCR.A/9991/2021 ORDER DATED: 11/10/2021
In view of the aforesaid facts and circumstances of the case, I am not inclined to exercise discretion in favour of the applicant to release her on parole leave.
The application is dismissed.
(VIPUL M. PANCHOLI, J)
Pallavi
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!