Gujarat High Court Case Information System
Print
SCR.A/1498/2011 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CRIMINAL APPLICATION No. 1498 of 2011
=========================================================
ASHWIN
KHIMJIBHAI LAKHANI - Applicant(s)
Versus
STATE
OF GUJARAT & 2 - Respondent(s)
=========================================================
Appearance
:
THROUGH
JAIL for
Applicant(s) : 1,
MR LB DABHI ADDL.PUBLIC PROSECUTOR for
Respondent(s) : 1,
None for Respondent(s) : 2 -
3.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE K.M.THAKER
Date
: 24/06/2011
ORAL
ORDER
1.
Rule. Mr.Dabhi, learned Additional Public Prosecutor waives
service of notice of Rule on behalf of respondent State.
2. The
present application has been preferred by the convict-applicant
seeking parole leave for a period of 30 days on the ground of
sickness of his mother whose both kidneys have failed. It is
submitted in the application preferred by the convict-applicant that
earlier he has made application for the same reason on 15.4.2011 to
the District Magistrate, Rajkot, however, till the date his
application is pending.
4. Having
considered the contents made in the application, request made by the
applicant appears to be justified and, that, therefore, the
applicant is ordered to be released on parole leave for a period of
20 days from the date of his release on his furnishing personal bond
for an amount of Rs.5,000/- (Rupees Five Thousand Only) to the
satisfaction of the jail authority and on usual conditions. On
completion of the said period the applicant shall surrender himself
before the concerned Jail Authorities forthwith.
5.
Application is partly allowed and is accordingly disposed of. Rule
is made absolute to the aforesaid extent. Direct Service is
permitted.
(K.M.THAKER,
J.)
Amit
Top