Gujarat High Court High Court

Rajubhai vs State on 5 August, 2011

Gujarat High Court
Rajubhai vs State on 5 August, 2011
Author: Anant S. Dave,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCR.A/1859/2011	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CRIMINAL APPLICATION No. 1859 of 2011
 

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

RAJUBHAI
VISHRAMBHAI VAGHARI - 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
: 05/08/2011 

 

 
 
ORAL
ORDER

Rule.

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

This
petition is preferred by the petitioner who has undergone around 12
years and 10 months out of life conviction for grant of parole on the
ground that he would like to support his family who is not
economically well and further he has to undertake the treatment of
thumb.

Heard
learned APP for the respondent-State and submits that jail record of
the petitioner is unsatisfactory barring two minor punishment in the
past whenever the applicant was granted temporary bail and parole, he
had reported in time.

Considering
overall aspects, a case is made out to grant two weeks of parole to
the petitioner. Under the circumstances, the petitioner is granted
two weeks of parole from the date of his release on furnishing a
personal bond of Rs.2,000/- with the satisfaction of the jail
authority on usual terms and conditions. On completion of parole
period, petitioner shall report to the jail authority in time.

Rule
is made absolute accordingly.

[ANANT
S. DAVE, J.]

//smita//

   

Top