Gujarat High Court Case Information System
Print
SCR.A/2138/2011 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CRIMINAL APPLICATION No. 2138 of 2011
=========================================================
KANIYABHAI
HARSINGBHAI MEDA - Applicant(s)
Versus
STATE
OF GUJARAT & 2 - Respondent(s)
=========================================================
Appearance
:
THROUGH
JAIL for
Applicant(s) : 1,
MRS MANISHA L. SHAH, APP for Respondent(s) :
1,
None for Respondent(s) : 2 -
3.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 24/08/2011
ORAL
ORDER
1. Applicant
– convict of five years’ imprisonment seeks parole for a period
of two weeks on the ground to filing an appeal before this Court,
since the competent authority has rejected his application on
availing report from the jail authorities which is adverse.
2. Considering
overall jail record which is reasonably good and considering the
nature of conviction, I am of the opinion that the applicant deserves
to be enlarged on parole. Accordingly, the applicant is ordered to
be enlarged on parole for two weeks
from the date of his release from jail on furnishing a
personal bond of Rs.2,000/- (Rupees two thousand only) to the
satisfaction of the jail authorities.
3. The
applicant is directed to mark his presence before the nearest police
station once in week between 11:00 a.m. and 2:00 p.m. and shall
report to the jail authorities on completion of the parole period.
(Anant
S. Dave, J. )
dks
Top