Gujarat High Court Case Information System
Print
SCR.A/1641/2011 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CRIMINAL APPLICATION No. 1641 of 2011
=========================================
IBRAHIM
ISHABHAI MIYANA - Applicant(s)
Versus
STATE
OF GUJARAT & 2 - Respondent(s)
=========================================
Appearance :
THROUGH
JAIL for Applicant(s) : 1,
MS MANISHA L SHAH ADDL. PUBLIC
PROSECUTOR for Respondent(s) : 1,
None for Respondent(s) : 2 -
3.
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 21/07/2011
ORAL
ORDER
Rule.
Learned APP waives service of rule on behalf of respondent-State.
The
petitioner-convict has preferred this petition for grant of parole on
the ground that he has to attend after death ritual of his younger
brother who died on 11.6.2011.
The
petitioner-convict who has remained in prison for around 3 years and
5 months out of conviction of 10 years and his jail record is
reasonably good and reported to the jail authority in time whenever
he was granted parole. In the past the petitioner was earlier
granted parole for a period of 15 days to attend after death ritual
of his younger brother but considering overall aspects, I am
inclined to grant 15 days of parole from the date of his release on
furnishing a personal bond of Rs.2,000 with surety of like amount to
the satisfaction of the jail authority on usual terms and conditions.
On completion of the above parole period the petitioner shall
surrender before the jail authority in time.
Petition
is allowed. Rule is made absolute.
[ANANT
S. DAVE, J.]
//smita//
Top