Gujarat High Court Case Information System
Print
SCR.A/2210/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CRIMINAL APPLICATION No. 2210 of 2010
=========================================================
PRAVINSINH
KESARISINH VAGHELA - Applicant(s)
Versus
STATE
OF GUJARAT & 2 - Respondent(s)
=========================================================
Appearance :
THROUGH
JAIL for
Applicant(s) : 1,
Mr LR Pujari, Addl. PUBLIC PROSECUTOR for
Respondent(s) : 1,
None for Respondent(s) : 2 -
3.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 02/12/2010
ORAL
ORDER
RULE.
Learned APP waives service of Rule for the respondents.
The
applicant-convict who has remained in jail for about 9 years and in
the past, whenever he was granted parole or furlough leave or
temporary bail, he has surrendered I n time and considering the above
fact, the applicant is ordered to be released on parole leave for a
period of 15 days so that he can assist the family in cultivation,
since no other elder member is there to look after his family and the
agricultural activities.
The
applicant is ordered to be released on parole leave for a period of
15 days from the date of receipt of this order on his executing a
personal bond in the sum of Rs. 2000/- before the jail authority and
on usual terms and conditions. On completion of the parole leave, he
shall surrender to the jail authority in time. Rule is made absolute
to the aforesaid extent.
[ANANT
S. DAVE, J.]
msp
Top