Gujarat High Court Case Information System
Print
R/SCR.A/1389/2011
ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL CRIMINAL APPLICATION No 1389
of 2011
=========================================================
BABUBHAI
@ VISHNUBHAI KHENGARBHAI RABARI....Applicant(s)
Versus
STATE
OF GUJARAT & 2....Respondent(s)
=========================================================
Appearance:
PARTY-IN-PERSON
as ADVOCATE for the Applicant(s) No. 1
MR
JK SHAH APP for the RESPONDENT(s) No. 1
=========================================================
CORAM:
HONOURABLE
MR.JUSTICE J.B.PARDIWALA
Date : 10/06/2011
ORAL ORDER
1. RULE.
Mr. Shah, learned APP waives service of rule on behalf of the
respondent.
2.
This application is filed by the accused convict prisoner bearing no.
80033, praying for extension of parole period earlier granted by the
District Magistrate, Vadodara. Extension is prayed for on the ground
that his son named Dhaval Vishnubhai Desai has cleared his X
examination and he needs to arrange necessary finance for further
education of his son. A statement of marks-cum-certificate has been
annexed along with this application.
3. In
this view of the matter, the period of parole earlier granted by the
District Magistrate, Vadodara is extended by further period of
fifteen days on the same terms and conditions.
4. The
application stands disposed of accordingly. Rule is made absolute.
Direct Service is permitted.
[J.B.
PARDIWALA, J.]
/phalguni/
Page
2 of 2
Top