Gujarat High Court Case Information System
Print
SCR.A/1980/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CRIMINAL APPLICATION No. 1980 of
2011
=========================================================
DEVISINH
VAKHATSINH RAJ - THRO' JAYSHRIBEN D RAJ - Applicant(s)
Versus
STATE
OF GUJARAT & 2 - Respondent(s)
=========================================================
Appearance
:
MS
JAYSHREE C BHATT for
Applicant(s) : 1,
MS MANISHA L SHAH, ASST. PUBLIC PROSECUTOR for
Respondent(s) : 1,
None for Respondent(s) : 2 -
3.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 16/08/2011
ORAL
ORDER
1. On
earlier occasion, when parole was sought for by the prisoner on the
ground of getting admission of his son in a military school, the Jail
Authorities refused to exercise the powers, and thereafter, the
present petition is preferred before this Court. It is, now,
submitted by the learned Advocate for the petitioner that the
residential house of the convict prisoner needs repair, as certified
by the Sarpanch of the village.
2. If
this is so it will be open for the convict prisoner to apply to the
concerned authority. If such an application is preferred, the
concerned authority shall consider and decide the same within SIX
WEEKS, from the date of such application. This application
is REJECTED.
(ANANT
S. DAVE,J.)
Umesh/
Top