Gujarat High Court High Court

Bhabhlubhai vs State on 2 June, 2011

Gujarat High Court
Bhabhlubhai vs State on 2 June, 2011
Author: B.M.Trivedi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	


 


	 


	R/SCR.A/1311/2011
	                                                                    
	                           ORDER

 

 


 
	  
	  
		 
			 

IN
			THE HIGH COURT OF GUJARAT AT AHMEDABAD
		
	

 


 


 


 


 


SPECIAL
CRIMINAL APPLICATION  No 1311 of 2011
 


 


 
	  
	  
		 
			 

 

			
		
	

 

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

 


 
	  
	  
		 
			 

BHABHLUBHAI
			NANABHAI....Applicant(s)
		
	
	 
		 
			 

 Versus
			
			
		
	
	 
		 
			 

STATE
			OF GUJARAT  &  2....Respondent(s)
		
	

 

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

Appearance:
 

THROUGH
JAIL for the PETITIONER(s) No. 1
 

MR
JK SHAH Ld. APP for the RESPONDENT(s) No. 1
 

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

 


 


	 
		  
		 
		  
			 
				 

CORAM:
				
				
			
			 
				 

HONOURABLE
				MS.JUSTICE B.M.TRIVEDI
			
		
	

 


 

 


Date
: 02/06/2011
 


 

 


ORAL
ORDER

1. Rule.

Mr JK Shah learned APP waives service of rule on behalf of the State.

2. The
present application has been moved by the petitioner through jail
seeking his release on parole for a period of 45 days on the ground
that he is required to find out a suitable bride groom for his
daughter. The Jail Authority, Amreli has submitted the jail remarks
from which, it appears that the petitioner has been convicted for
the offence under sec. 302 and 506 of IPC and has been sentenced to
the life imprisonment. It also appears that he was released on
temporary bail time and again and was also released on parole and
furlough. However, on the last occasion when he applied for parole,
his application was rejected by the Additional District Magistrate,
Amreli considering the adverse report of police, Bhavnagar.
Considering the order passed by the Additional District Magistrate,
Amreli, it is not desirable to release the petitioner on parole as
prayed for. In that view of the matter, the present application
deserves to be dismissed and is accordingly dismissed. Rule is
discharged.

(BELA
TRIVEDI, J.)

mandora/

Page
2 of 2

   

Top