Gujarat High Court Case Information System
Print
SCR.A/1772/2011 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CRIMINAL APPLICATION No. 1772 of 2011
=========================================
HARIVADAN
BABUBHAI PATEL - Applicant(s)
Versus
STATE
OF GUJARAT & 2 - Respondent(s)
=========================================
Appearance
:
THROUGH JAIL for Applicant(s) :
1,
MS MANISHA L SHAH ADDL. PUBLIC PROSECUTOR for Respondent(s) :
1,
None for Respondent(s) : 2 - 3.
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 15/07/2011
ORAL
ORDER
Rule.
Learned APP, waives service of rule on behalf of respondent-State.
This
petition is filed by the petitioner-convict seeking parole on the
ground of urgent requirement of his house repairing.
Considering
overall facts and jail record of the petitioner which is reasonably
good and in the past whenever he was either granted furlough or
parole he had reported before the jail authorities in time.
In
view of the above, the petitioner is granted 15days of parole from
the date of is release on furnishing a personal bond of Rs. 2,000/-
on satisfaction of jail authorities on usual terms and conditions.
On completion of the parole leave the petitioner shall surrender in
time before the jail authority.
Rule
is made absolute.
[ANANT
S. DAVE, J.]
//smita//
Top