Gujarat High Court High Court

Lalo vs State on 11 August, 2011

Gujarat High Court
Lalo vs State on 11 August, 2011
Author: Anant S. Dave,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCR.A/1999/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

SPECIAL
CRIMINAL APPLICATION No. 1999 of 2011
 

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

 

LALO
@ SURESH KHODABHAI VASAVA - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 2 - Respondent(s)
 

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


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	

 

 
 


 

Date
: 11/08/2011 

 

 
ORAL
ORDER

Rule.

Service is waived.

The
applicant prays for parole so as to pay up find amount pursuant to
his conviction.

The
jail record of the applicant is good. Out of life sentence, the
applicant had undergone around 8 years 7 months imprisonment. In the
past, when he was granted temporary bail, parole, furlough, he
reported in time 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. The applicant shall report to the nearest police
station once in a week during the parole period. 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