Gujarat High Court Case Information System
Print
R/SCR.A/1311/2011
ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CRIMINAL APPLICATION No 1311 of 2011
================================================================
BHABHLUBHAI
NANABHAI....Applicant(s)
Versus
STATE
OF GUJARAT & 2....Respondent(s)
================================================================
Appearance:
THROUGH
JAIL for the PETITIONER(s) No. 1
MR
JK SHAH Ld. APP for the RESPONDENT(s) No. 1
================================================================
CORAM:
HONOURABLE
MS.JUSTICE B.M.TRIVEDI
Date
: 02/06/2011
ORAL
ORDER
1. Rule.
Mr JK Shah learned APP waives service of rule on behalf of the State.
2. The
present application has been moved by the petitioner through jail
seeking his release on parole for a period of 45 days on the ground
that he is required to find out a suitable bride groom for his
daughter. The Jail Authority, Amreli has submitted the jail remarks
from which, it appears that the petitioner has been convicted for
the offence under sec. 302 and 506 of IPC and has been sentenced to
the life imprisonment. It also appears that he was released on
temporary bail time and again and was also released on parole and
furlough. However, on the last occasion when he applied for parole,
his application was rejected by the Additional District Magistrate,
Amreli considering the adverse report of police, Bhavnagar.
Considering the order passed by the Additional District Magistrate,
Amreli, it is not desirable to release the petitioner on parole as
prayed for. In that view of the matter, the present application
deserves to be dismissed and is accordingly dismissed. Rule is
discharged.
(BELA
TRIVEDI, J.)
mandora/
Page
2 of 2
Top