Gujarat High Court Case Information System
Print
SCR.A/257/2009 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CRIMINAL APPLICATION No. 257 of 2009
=====================================================
IRFAN
BABUBHAI KADIA - Applicant(s)
Versus
STATE
OF GUJARAT & 2 - Respondent(s)
=====================================================
Appearance :
THROUGH
JAIL for Applicant(s) : 1,
Mr.L.B.Dabhi,learned ADDL.PUBLIC
PROSECUTOR for Respondent(s) : 1,
RULE NOT RECD BACK for
Respondent(s) : 2 -
3.
=====================================================
CORAM
:
HON'BLE
SMT. JUSTICE ABHILASHA KUMARI
Date
: 01/05/2009
ORAL
ORDER
1. This
petition has been filed by the petitioner-convict,who is at present
lodged in Vadodara Central Jail,where he is serving sentence for the
offence punishable under section 304 of the Indian Penal Code, with
the prayer to release him on parole for a period of 30 days on the
ground that the applicant would like to render financial assistance
to his family members.
2. The
application preferred by the petitioner-convict has been rejected by
order dated 16-1-2009 passed by the Addl.District
Magistrate,Vadodara. Hence the present application.
3. Having
perused the averments made in the application as well as the
documents on record and having heard the learned Addl. Public
Prosecutor, it does not transpire that any urgent or pressing reason
has been reflected in the application for grant of parole, except
for a general reason i.e. the applicant wants to render help to his
family members,who are in a difficult financial situation. As no
pressing ground has been urged,no interference is called for
and,therefore, the application is rejected. Rule is discharged.
(Smt.Abhilasha Kumari,J)
arg
Top