Gujarat High Court High Court

Special Criminal Application No. … vs Ms Nandini Joshi on 26 April, 2011

Gujarat High Court
Special Criminal Application No. … vs Ms Nandini Joshi on 26 April, 2011
Author: Akshay H.Mehta,&Nbsp;
     IN THE HIGH COURT OF GUJARAT AT AHMEDABAD



     SPECIAL CRIMINAL APPLICATION No 472 of 2003



     --------------------------------------------------------------
     FARUQ USMANGANI MEMAN
Versus
     STATE OF GUJARAT
     --------------------------------------------------------------
     Appearance:
     1. Special Criminal Application No. 472 of 2003
          MS SUBHADRA G PATEL for Petitioner No. 1
          MS NANDINI JOSHI, APP for Respondent No. 1
          .......... for Respondent No. 2-3
     --------------------------------------------------------------


              CORAM : MR.JUSTICE AKSHAY H.MEHTA


              Date of Order: 09/06/2003


ORAL ORDER

1.This petition has been filed seeking parole with
a view to enable the petitioner to attend to his ailing
daughter, who is to be operated upon for the appendix.
He has stated that his application for parole has been
turned down by the District Magistrate, Vadodara. In
support of the petition he has produced medical
certificate which also shows the date of operation i.e.
12th June, 2003.

2.In view of the above, the petitioner is directed
to be released on parole for a period of four weeks from
the date of his release, upon his depositing Rs.500/-
before the jail authority and on condition that he will
mark his presence on every Monday before Baroda City
Police Station between 9.00 a.m. and 2.00 p.m.
Petition is partly allowed. D.S.P.

[ AKSHAY H. MEHTA, J. ]
* Pansala.