Gujarat High Court Case Information System
Print
SCR.A/1940/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CRIMINAL APPLICATION No. 1940 of 2011
=========================================================
IMTIYAZ
ULLAKHAN NASURULLAHKHAN PATHAN - Applicant(s)
Versus
STATE
OF GUJARAT & 2 - Respondent(s)
=========================================================
Appearance
:
THROUGH
JAIL for
Applicant
Ms.
Manisha L. Shah, APP, for respondent
No.1
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 02/08/2011
ORAL
ORDER
Rule.
Service is waived.
The
applicant prays for parole on the ground to get his house repaired,
as certified by the Chief Officer of Petlad Nagarpalika dated
14.3.2011.
The
jail record of the applicant is good. Out of life conviction, the
applicant had undergone around 8 years imprisonment and the jail
conduct is good.
Looking to the conduct of the applicant as per the jail record to be
good, this application is granted. The applicant is granted 15
[fifteen] days parole on usual conditions and on his executing a bond
of Rs.2,000/- (Rupees two thousand only) to the satisfaction of the
jail authority. Rule is made absolute.
The office is directed to communicate this order to the applicant
through the jail authority.
(ANANT
S. DAVE, J.)
(swamy)
Top