Gujarat High Court High Court

Pravinsinh vs State on 2 December, 2010

Gujarat High Court
Pravinsinh vs State on 2 December, 2010
Author: Anant S. Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCR.A/2210/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CRIMINAL APPLICATION No. 2210 of 2010
 

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


 

PRAVINSINH
KESARISINH VAGHELA - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 2 - Respondent(s)
 

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


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	

 

 
 


 

Date
: 02/12/2010 

 

 
 
ORAL
ORDER

RULE.

Learned APP waives service of Rule for the respondents.

The
applicant-convict who has remained in jail for about 9 years and in
the past, whenever he was granted parole or furlough leave or
temporary bail, he has surrendered I n time and considering the above
fact, the applicant is ordered to be released on parole leave for a
period of 15 days so that he can assist the family in cultivation,
since no other elder member is there to look after his family and the
agricultural activities.

The
applicant is ordered to be released on parole leave for a period of
15 days from the date of receipt of this order on his executing a
personal bond in the sum of Rs. 2000/- before the jail authority and
on usual terms and conditions. On completion of the parole leave, he
shall surrender to the jail authority in time. Rule is made absolute
to the aforesaid extent.

[ANANT
S. DAVE, J.]

msp

   

Top