Gujarat High Court High Court

Kailashnath vs State on 7 July, 2011

Gujarat High Court
Kailashnath vs State on 7 July, 2011
Author: Anant S. Dave,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCR.A/1664/2011	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CRIMINAL APPLICATION No. 1664 of 2011
 

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


 

KAILASHNATH
BABULAL SHARMA - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 2 - Respondent(s)
 

=========================================================
Appearance : 
MR
DIPAK H SINDHI for
Applicant(s) : 1, 
MRS MANISHA L. SHAH, ADDITIONAL PUBLIC
PROSECUTOR for Respondent(s) : 1, 
None for Respondent(s) : 2 -
3. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	

 

 
 


 

Date
: 07/07/2011 

 

 
 
ORAL
ORDER

The
applicant convict has preferred this application for extension of
the period of parole for a period of sixty days on the ground that
his wife needs bone grafting and repair of compression and disc
replacement.

By
an order dated 19.05.2011 passed in Special Criminal Application
No.1270/2011, the applicant convict was granted a parole leave of 45
days and the said parole leave expires on 08.07.2011.

Considering
the averments made and the medical emergency mentioned therein, I am
inclined to extend the period of parole for a period of one week
from the date of his release on furnishing a personal bond of
Rs.2,000/- (Rupees Two Thousand Only), on the usual terms and
conditions, to the satisfaction of the jail authority and on
completion of the parole period, the applicant shall surrender in
time before the jail authority.

With
the aforesaid observation and direction, this application stands
disposed of. Direct Service is permitted.

Sd/-

(Anant
S. Dave, J.)

Caroline

   

Top