Gujarat High Court Case Information System
Print
SCR.A/1664/2011 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CRIMINAL APPLICATION No. 1664 of 2011
=========================================================
KAILASHNATH
BABULAL SHARMA - Applicant(s)
Versus
STATE
OF GUJARAT & 2 - Respondent(s)
=========================================================
Appearance :
MR
DIPAK H SINDHI for
Applicant(s) : 1,
MRS MANISHA L. SHAH, ADDITIONAL PUBLIC
PROSECUTOR for Respondent(s) : 1,
None for Respondent(s) : 2 -
3.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 07/07/2011
ORAL
ORDER
The
applicant convict has preferred this application for extension of
the period of parole for a period of sixty days on the ground that
his wife needs bone grafting and repair of compression and disc
replacement.
By
an order dated 19.05.2011 passed in Special Criminal Application
No.1270/2011, the applicant convict was granted a parole leave of 45
days and the said parole leave expires on 08.07.2011.
Considering
the averments made and the medical emergency mentioned therein, I am
inclined to extend the period of parole for a period of one week
from the date of his release on furnishing a personal bond of
Rs.2,000/- (Rupees Two Thousand Only), on the usual terms and
conditions, to the satisfaction of the jail authority and on
completion of the parole period, the applicant shall surrender in
time before the jail authority.
With
the aforesaid observation and direction, this application stands
disposed of. Direct Service is permitted.
Sd/-
(Anant
S. Dave, J.)
Caroline
Top