Gujarat High Court Case Information System
Print
SCR.A/2663/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CRIMINAL APPLICATION No. 2663 of 2010
=========================================================
DEVENDRASINH
LAXMANSINH RAULJI - Applicant(s)
Versus
STATE
OF GUJARAT & 2 - Respondent(s)
=========================================================
Appearance
:
THROUGH
JAIL for
Applicant(s) : 1,
MR JK SHAH, APP for Respondent(s) : 1,
None
for Respondent(s) : 2 -
3.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE AKIL KURESHI
Date
: 11/01/2011
ORAL
ORDER
Rule.
Learned APP Mr. Shah waives service of rule for respondent State.
This
application is received through jail. The applicant is convict. He
seeks parole on the ground that he desires to make arrangement for
filing appeal against the judgement of conviction recorded by the
Sessions Court.
I
have perused the application and the jail record. The petitioner is
ordered to be released on parole for a period of two weeks on his
depositing an amount of Rs.10,000/-(Rupees Ten Thousand) before the
jail authorities. Upon completion of the said parole period, he shall
surrender before the jail authorities. Application is disposed of.
Rule made absolute accordingly.
Order
shall be communicated to the prisoner in jail by the Registry.
(Akil
Kureshi,J.)
(raghu)
Top