Gujarat High Court High Court

Dineshbhai vs State on 11 January, 2011

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

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCR.A/1877/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CRIMINAL APPLICATION No.1877 of 2010
 

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

 

DINESHBHAI
PREMJIBHAI DHANDHALIYA - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 2 - Respondent(s)
 

=========================================================
 
Appearance
: 
THROUGH
JAIL for
Applicant(s) : 1, 
MR KP RAVAL, 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 A.P.P. waives service of rule on behalf of the
respondent-State.

The
applicant is seeking parole to enable him to arrange for filing
appeal before Supreme Court. Jail record suggests that the applicant
has undergone imprisonment for a period of six years and seven
months and on earlier occasions he was released on parole and
furlough and he surrendered on time.

Considering
the above, the applicant is ordered to be released on parole for a
period of 14 days on his depositing a sum of Rs.10,000/- (Rupees Ten
thousand) before the jail authority. Upon completion of parole, the
applicant surrender himself before the jail authority.

Rule
is made absolute accordingly.

This
order be communicated to the applicant by the Registry.

Sd/-

[AKIL KURESHI, J]

***

Bhavesh*

   

Top