Gujarat High Court High Court

Jignesh vs State on 28 March, 2011

Gujarat High Court
Jignesh vs State on 28 March, 2011
Author: Anant S. Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCR.A/707/2011	 1/ 1	ORDER 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CRIMINAL APPLICATION No. 707 of 2011
 

=========================================================


 

JIGNESH
@ JIGO @ JIGAR MAHENDRABHAI - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 2 - Respondent(s)
 

=========================================================
Appearance : 
THROUGH
JAIL for
Applicant(s) : 1, 
MR AJ DESAI, ADDITIONAL PUBLIC PROSECUTOR for
Respondent(s) : 1, 
None for Respondent(s) : 2 -
3. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	

 

Date
: 28/03/2011 

 

 
ORAL
ORDER

The
applicant convict has preferred this application for grant of parole
for a period of fifteen days on the ground that the applicant would
like to file an Appeal before this Court against the conviction
dated 21.12.2010 for life imprisonment by the Sessions Court.

The
jail record of the convict shows reasonable good conduct on his
behalf and considering overall facts and circumstances, the
applicant convict is granted temporary release for period of two
weeks from the date of his release on furnishing a personal bond of
Rs.2,000/- (Rupees Two Thousand Only), to the satisfaction of the
jail authority and on completion of the
parole period, the applicant shall surrender in time before the jail
authority.

Sd/-

(Anant
S. Dave, J.)

Caroline

   

Top