Gujarat High Court Case Information System
Print
SCR.A/2594/2011 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CRIMINAL APPLICATION No. 2594 of 2011
=========================================================
MUSTAQ
ALAM PARMAR THRO MAHEJABIN MUSTAQ PARMAR - Applicant(s)
Versus
STATE
OF GUAJRAT & 2 - Respondent(s)
=========================================================
Appearance
:
PARTY-IN-PERSON
for
Applicant(s) : 1,
MR KL PANDYA, APP for Respondent(s) : 1,
None
for Respondent(s) : 2 -
3.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE Z.K.SAIYED
Date
: 30/09/2011
ORAL
ORDER
1. Rule.
Mr. K. L. Pandya learned Additional Public Prosecutor waives service
of Rule on behalf of the State of Gujarat.
2. Present
application is filed by applicant-party-in-person- wife of
accused-Mustak Alam Parmar for grant of parole leave for her husband.
She has produced medical treatment papers. It is required to be
noted that she has appeared before this Court on wheelchair. She is
unable to walk. She has contended that always she is obtaining
treatment from Shaswat hospital an on 10/09/2011 she has also
obtained stem cell treatment from the hospital. She has contended
that during said treatment she cannot tolerate pain and therefore,
she prayed for presence of her husband.
3. Heard
party-in-person and learned APP and perused papers and medical
treatment certificates also. Considering the facts of the case, the
grounds stated in the application as well as medical papers produced
on record, this application is granted. Parole leave for fourteen
days is granted to the prisoner. Now, the prisoner Mustak Alam
Parmar shall surrender before the jail authority before 5:30 p.m. on
14/10/2011. The prisoner shall be released from tomorrow i.e. from
01/10/2011.
4. Rule
is made absolute to the aforesaid extent.
(Z.K.SAIYED,
J.)
(ila)
Top