Gujarat High Court High Court

Pravin vs State on 31 March, 2011

Gujarat High Court
Pravin vs State on 31 March, 2011
Author: Anant S. Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCR.A/592/2011	 1/ 1	ORDER 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CRIMINAL APPLICATION No. 592 of 2011
 

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


 

PRAVIN
@ TINABHAI BUDHIYABHAI - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 2 - Respondent(s)
 

============================================= 
Appearance
: 
THROUGH JAIL for Applicant(s) :
1, 
MR AJ DESAI ADDL. PUBLIC PROSECUTOR for Respondent(s) : 1, 
None
for Respondent(s) : 2 -
3. 
=============================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	

 

 
 


 

Date
: 31/03/2011 

 

ORAL
ORDER

This
application is preferred by the applicant-convict to grant him parole
for a period of 60 days to get his house repaired. A certificate
dated 10.11.2010 issued by the Member of Legislative Assembly of the
area in which the applicant resides is produced. However, Sarpanch
of the village has expressed his opinion that grant of parole to the
applicant would result into breach of peace and harmony in the
village.

The
jail record of the applicant convict produced on record reveals that
the applicant has remained in jail for about 12 years and 4 months
and his overall jail conduct is good and whenever he was granted
either furlough, parole or released temporarily, he had surrendered
in time and in view of the above, the applicant is granted parole for
a period of 30 days for getting his house repaired. The applicant
shall furnish personal bond of Rs.2,000/- to the satisfaction of the
jail authority and on completion of parole leave shall surrender
before the jail authority in time.

Petition
is allowed accordingly.

[ANANT
S. DAVE, J.]

//smita//

   

Top