Gujarat High Court Case Information System
Print
SCR.A/1823/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CRIMINAL APPLICATION No. 1823 of 2011
=================================================
BHARATBHAI
MAKABHAI SENMA - Applicant(s)
Versus
STATE
OF GUJARAT & 2 - Respondent(s)
=================================================
Appearance :
THROUGH
JAIL for Applicant(s) : 1,
MS ML SHAH APP for Respondent(s) :
1,
None for Respondent(s) : 2 -
3.
=================================================
CORAM
:
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 22/07/2011
ORAL
ORDER
The
petitioner convict has filed this petition seeking parole on the
ground of attending after death rituals of his grand-mother and out
of 10 years of conviction the applicant has remained in jail for
around 7 years and 10 months.
The
overall jail record of the of the petitioner is good. No doubt, in
the past on two different occasions when the was granted furlough he
had surrendered late before the jail authorities for which his
furlough leave came to be forfeited.
Under
the circumstances, petitioner is ordered to be released on parole for
a period of 15 days from the date of his release on his executing a
personal bond of Rs.2,000/- (Rupees Two Thousand) on usual terms and
conditions. The petitioner shall mark his presence before the
nearest police station once in a week. 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.
[Anant
S. Dave, J.]
*pvv
Top