Gujarat High Court Case Information System
Print
SCR.A/1636/2011 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CRIMINAL APPLICATION No. 1636 of 2011
=========================================================
GOGANBHAI
KALLABHAI - Applicant(s)
Versus
STATE
OF GUJARAT & 2 - Respondent(s)
=========================================================
Appearance
:
THROUGH
JAIL for
Applicant(s) : 1,
MRS. MANISHA L. SHAH, ADDL. PUBLIC PROSECUTOR
for Respondent(s) : 1,
None for Respondent(s) : 2 -
3.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 11/07/2011
ORAL
ORDER
The applicant convict has
preferred this application for grant of parole of 30 days for the
arrangement of betrothal ceremony of his daughter of marriageable
age which was previously rejected by the competent authority.
The jail record produced on the
record reveal overall conduct of the convict as good, except on one
occasion, when the applicant had not surrendered in time and for the
said default, his furlough which was due came to be forfeited.
Considering
overall facts and circumstances, the applicant convict is granted
parole for a period of two
weeks, from the date
of his release on furnishing a personal bond of Rs.2,000/- (Rupees
Two Thousand Only), on the
usual terms and conditions and to the satisfaction of the jail
authority and on completion of the parole period, the applicant
shall surrender in time before the jail authority.
With
the aforesaid observation and direction, this application stands
disposed of.
Sd/-
(Anant
S. Dave, J.)
Caroline
Top