Gujarat High Court High Court

Mahesh vs State on 10 January, 2011

Gujarat High Court
Mahesh vs State on 10 January, 2011
Author: Akil Kureshi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCR.A/2591/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CRIMINAL APPLICATION No. 2591 of 2010
 

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

 

MAHESH
BABURAO BHOSLE - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 2 - Respondent(s)
 

=========================================================
 
Appearance
: 
THROUGH
JAIL for
Applicant(s) : 1, 
MR KP RAWAL, APP for Respondent(s) : 1, 
None
for Respondent(s) : 2 -
3. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE AKIL KURESHI
		
	

 

Date
: 10/01/2011 

 

ORAL
ORDER

Rule.

Learned APP Mr. Rawal waives service of rule for respondent State.

This
application has been received through jail from the convict seeking
parole for a period of 21 days to support his widowed aged mother
since the applicant has been in jail since long. Jail record suggests
that applicant was previously released temporarily for a period of
five days in February 2010 on account of death of his father. He had
surrendered on time.

Under
the circumstances, applicant is ordered to be released on parole for
a period of 21 days on his depositing an amount of Rs.5,000/-(Rupees
five thousand only) before the jail authorities. Upon completion of
the said parole period, he shall surrender before the jail
authorities. Rule made absolute accordingly.

Order
shall be communicated to the prisoner in jail by the Registry.

(Akil
Kureshi,J.)

(raghu)

   

Top