Gujarat High Court High Court

Maganbhai vs State on 3 September, 2010

Gujarat High Court
Maganbhai vs State on 3 September, 2010
Author: Md Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/2722/2008	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 2722 of
2008 
=========================================================

 

MAGANBHAI
GOKALBHAI KOLI, - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 2 - Respondent(s)
 

=========================================================
 
Appearance
: 
PARTY-IN-PERSON
for Applicant(s) : 1, 
MR LR
PUJARI AGP for
Respondents. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE MD SHAH
		
	

 

Date
: 03/03/2008 

 

 
 
ORAL
ORDER

RULE.

Mr. Pujari, learned AGP waives the service of rule on behalf of
respondents.

1. Heard.

The applicant, herein, was released on parole leave for a period of
FIFTEEN DAYS by this Court vide order dated 29.01.2008 for
enabling him to prefer appeal before the Hon’ble Apex Court against
his conviction. However, since, there are certain arrangements are
required to be made by the applicant for approaching the Hon’ble Apex
Court, he has preferred the present application seeking his release
on parole leave for a period of sixty days.

2. In
view of the fact that the applicant has to still arrange for the
payment of fees to the Advocate and that after the translation of
papers and on preparation of the appeal his presence is required for
filing affidavit, this application deserves to be partly allowed.

3. In
the result, the application is partly allowed. The applicant is
granted parole leave for further FIFTEEN DAYS
from the date of expiry of earlier parole leave i.e. from 4th
March, 2008, on the same personal bonds. It is made clear that no
further extension of leave will be granted to the applicant and on
completion of the aforesaid period of fifteen days, the applicant
will surrender before the Jail Authority immediately. Rule is made
absolute to the aforesaid extent.

(M.D.

Shah,J.)

Umesh/

   

Top