Gujarat High Court High Court

Devendrasinh vs State on 11 January, 2011

Gujarat High Court
Devendrasinh vs State on 11 January, 2011
Author: Akil Kureshi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCR.A/2663/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CRIMINAL APPLICATION No. 2663 of 2010
 

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

 

DEVENDRASINH
LAXMANSINH RAULJI - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 2 - Respondent(s)
 

=========================================================
 
Appearance
: 
THROUGH
JAIL for
Applicant(s) : 1, 
MR JK SHAH, APP for Respondent(s) : 1, 
None
for Respondent(s) : 2 -
3. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE AKIL KURESHI
		
	

 

 
 


 

Date
: 11/01/2011 

 

ORAL
ORDER

Rule.

Learned APP Mr. Shah waives service of rule for respondent State.

This
application is received through jail. The applicant is convict. He
seeks parole on the ground that he desires to make arrangement for
filing appeal against the judgement of conviction recorded by the
Sessions Court.

I
have perused the application and the jail record. The petitioner is
ordered to be released on parole for a period of two weeks on his
depositing an amount of Rs.10,000/-(Rupees Ten Thousand) before the
jail authorities. 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.

(Akil
Kureshi,J.)

(raghu)

   

Top