Gujarat High Court Case Information System
Print
SCR.A/2303/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CRIMINAL APPLICATION No. 2303 of 2010
=========================================================
PUNABHAI
KORSHIBHAI - Applicant(s)
Versus
STATE
OF GUJARAT & 2 - Respondent(s)
=========================================================
Appearance :
THROUGH
JAIL for Applicant(s) : 1,
MR DC SEJPAL APP for Respondent(s) :
1,
None for Respondent(s) : 2 -
3.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE AKIL KURESHI
Date
: 11/01/2011
ORAL
ORDER
Rule.
Learned APP, Mr.D.C.Sejpal, waives service of rule on behalf of
respondent-State.
Petitioner-convict
seeks parole to help his family in agricultural operation. His jail
record suggests that he has already been undergone sentence of more
than 10 years and 6 months including period of set off. During this
period, he has been granted temporary bail, parole and furlough
leave. On all occasions, he surrendered on time except one he
surrendered late.
Under
the circumstances, he is ordered to be released on parole for a
period of 15 days on depositing a sum of Rs.5,000/-. Upon completion
of the period, he shall surrender before the jail authorities.
This
order shall be communicated to the petitioner by the Registry.
Rule
made absolute to the aforesaid extent.
(AKIL
KURESHI, J.)
(ashish)
Top