Gujarat High Court Case Information System
Print
SCR.A/816/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CRIMINAL APPLICATION No. 816 of 2011
=============================================
IBRAHIM
ISMAIL - Applicant(s)
Versus
STATE
OF GUJARAT & 2 - Respondent(s)
=============================================
Appearance
:
THROUGH JAIL for Applicant(s) :
1,
MR AJ DESAI ADDL. PUBLIC PROSECUTOR for Respondent(s) : 1,
None
for Respondent(s) : 2 -
3.
=============================================
CORAM
:
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 06/04/2011
ORAL
ORDER
Rule.
Learned APP, waives service of rule on behalf of respondent –
State.
This
application is preferred by the petitioner-convict to grant him
parole leave for a period of 30 days to construct his house pursuant
to the letter of allotment dated 27.1.2009 by Taluka Development
Officer, Bhuj-Kutch in which one of the condition is to start
construction of the house immediately and to be completed within a
period of two years.
Barring
on one occasion, the jail record of the applicant appears to be
reasonably good and he has surrendered in time.
Considering
the overall circumstances, I am inclined to grant 15 days parole
leave from the date of his release on furnishing personal bond of
Rs.2,000/- to the satisfaction of the jail authority. The applicant
shall mark his presence twice a week to the nearest police station.
On completion of the above period of parole he shall surrender before
the jail authority in time.
Rule
is made absolute to the above extent.
Direct
service is permitted.
[ANANT
S. DAVE, J.]
//smita//
Top