Gujarat High Court Case Information System
Print
SCR.A/2137/2008 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CRIMINAL APPLICATION No. 2137 of 2008
=========================================================
BHUPATBHAI
SHANTUBHAI KHACHAR - Applicant(s)
Versus
STATE
OF GUJARAT & 2 - Respondent(s)
=========================================================
Appearance
:
MS
KD PARMAR for
Applicant(s) : 1,
MR
SP HASURKAR, APP for
Respondents
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE MD SHAH
Date
: 24/10/2008
ORAL
ORDER
Heard
learned advocate for the applicant and learned APP Mr.S.P.Hasurkar
for respondent State.
2. This
application has been filed by the applicant convict prisoner for
releasing him on parole leave on the ground of looking after his wife
because of her some gynecologic problems, pre-mature delivery and
death of the child after five days and depression, Hysterectomy. It
is submitted by learned advocate Ms.Parmar that he is in jail for
more than ten years and whenever he was released, he surrendered in
time. She has also produced the medical certificate of wife of the
convict prisoner dated 28.8.2008.
3. Taking
into consideration the facts and circumstances of the case, the
applicant convict prisoner is ordered to be released on parole for a
period of 15 (fifteen) days from the date of his release on his
depositing an amount of Rs.2,000/- (Rupees Two thousand only) before
the jail authority and shall surrender after the expiry of the
aforesaid parole period. This application is allowed to the above
extent and Rule is made absolute accordingly.
Direct
service is permitted. (M.D.Shah,J.)
Sreeram.
Top