Gujarat High Court Case Information System Print SCR.A/2668/2010 1/ 1 ORDER IN THE HIGH COURT OF GUJARAT AT AHMEDABAD SPECIAL CRIMINAL APPLICATION No. 2668 of 2010 ========================================================= RAMNARAYAN MITHALAL - Applicant(s) Versus STATE OF GUJARAT & 2 - Respondent(s) ========================================================= Appearance : THROUGH JAIL for Applicant(s) : 1, MR DC SEJPAL, APP for Respondent(s) : 1, None for Respondent(s) : 2 - 3. ========================================================= CORAM : HONOURABLE MR.JUSTICE AKIL KURESHI Date : 11/01/2011 ORAL ORDER
Rule.
Learned APP Mr. Sejpal waives service of rule for respondent State.
The
petitioner seeks parole to enable him to approach Supreme Court
against conviction. Against sentence of seven years, he has undergone
nearly five years.
Considering
the request made, petitioner is ordered to be released on parole for
a period of two weeks on his depositing an amount of
Rs.10,000/-(Rupees Ten Thousand) before the jail authorities. Upon
completion of the said parole period, he shall surrender before the
jail authorities. Application is disposed of. Rule made absolute
accordingly.
Order
shall be communicated to the prisoner in jail by the Registry.
(Akil
Kureshi,J.)
(raghu)
Top