Gujarat High Court High Court

Rajesh vs State on 12 January, 2011

Gujarat High Court
Rajesh vs State on 12 January, 2011
Author: Akil Kureshi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCR.A/20/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CRIMINAL APPLICATION No.20 of 2011
 

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

 

RAJESH
@ RAJU RAMRAJ - 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 : 12/01/2011
 
ORAL ORDER

RULE. Learned A.P.P. waives
service of rule on behalf of the respondent-State.

Petitioner-convict has sought
parole to help his family, who is in financial distress. His jail
record suggests that he has served sentence of more than 12 years,
including period of set of, during which time he has enjoyed
temporary relief on several occasions and reported on time.

Under the circumstances, the
petitioner is ordered to be released on parole for a period of 14
days on his depositing a sum of Rs.10,000/- (Rupees Ten thousand)
before the jail authority. Upon completion of parole, the applicant
surrender himself before the jail authority.

Rule
made absolute to the aforesaid extent.

This
order be communicated to the petitioner by the registry.

Sd/-

[AKIL
KURESHI, J]

***

Bhavesh*

   

Top