Gujarat High Court High Court

Chandrakant vs State on 28 December, 2010

Gujarat High Court
Chandrakant vs State on 28 December, 2010
Author: Anant S. Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCR.A/2605/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CRIMINAL APPLICATION No. 2605 of 2010
 

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


 

CHANDRAKANT
MAFATLAL NADIA PARMAR - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 2 - Respondent(s)
 

============================================= 
Appearance
: 
MS KD PARMAR for Applicant(s) :
1, 
MS KRINA P CALLA ADDL. PUBLIC PROSECUTOR for Respondent(s) :
1, 
None for Respondent(s) : 2 -
3. 
=============================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	

 

 
 


 

Date
: 28/12/2010 

 

ORAL
ORDER

The
applicant-prisoner has preferred this application to grant parole
leave for a period of 21 days on the ground for arranging finance for
the cesarean of his daughter. It is further submitted that no other
person is there in the family except the applicant to take care of
his daughter who has recently undergone cesarean. It is further
submitted that in the past the applicant has enjoyed parole and
furlough leave and also released on temporary bail but all the time
the applicant has surrendered in time and his jail record is without
any blemish.

Considering
all the above aspects, jail record of the applicant, I am inclined to
grant parole leave for a period of two weeks to the applicant so that
he can make financial arrangement for the expenses of the cesarean
of his daughter. The applicant is ordered to be enlarged on parole
for a period of two weeks by furnishing a personal bond of Rs.2,000/-
(Rupees Two Thousand only) to the satisfaction of the jail authority.
On completion of the above period, the applicant shall surrender
before the jail authority without fail. Petition stands disposed of
accordingly.

Direct
service is permitted.

[ANANT
S. DAVE, J.]

//smita//

   

Top