Gujarat High Court High Court

Harivadan vs State on 15 July, 2011

Gujarat High Court
Harivadan vs State on 15 July, 2011
Author: Anant S. Dave,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCR.A/1772/2011	 2/ 2	ORDER 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CRIMINAL APPLICATION No. 1772 of 2011
 

 


 

 


 

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

HARIVADAN
BABUBHAI PATEL - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 2 - Respondent(s)
 

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


 

Appearance
: 
THROUGH JAIL for Applicant(s) :
1, 
MS MANISHA L SHAH ADDL. PUBLIC PROSECUTOR for Respondent(s) :
1, 
None for Respondent(s) : 2 - 3.
 

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

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	

 

 
 


 

Date
: 15/07/2011 

 

 
 


 

ORAL
ORDER

Rule.

Learned APP, waives service of rule on behalf of respondent-State.

This
petition is filed by the petitioner-convict seeking parole on the
ground of urgent requirement of his house repairing.

Considering
overall facts and jail record of the petitioner which is reasonably
good and in the past whenever he was either granted furlough or
parole he had reported before the jail authorities in time.

In
view of the above, the petitioner is granted 15days of parole from
the date of is release on furnishing a personal bond of Rs. 2,000/-
on satisfaction of jail authorities on usual terms and conditions.
On completion of the parole leave the petitioner shall surrender in
time before the jail authority.

Rule
is made absolute.

[ANANT
S. DAVE, J.]

//smita//

   

Top