Gujarat High Court Case Information System
Print
SCR.A/322/2011 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CRIMINAL APPLICATION No. 322 of 2011
=========================================================
RAJESH
CHHAGANBHAI - Applicant(s)
Versus
STATE
OF GUJARAT & 2 - Respondent(s)
=========================================================
Appearance :
THROUGH
JAIL for Applicant(s) : 1,
MR AJ DESAI APP for Respondent(s) :
1,
None for Respondent(s) : 2 -
3.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 17/02/2011
ORAL
ORDER
Rule.
Learned APP, Mr.A.J.Desai, waives service of notice of rule on
behalf of respondent-State.
Applicant-convict
has preferred this application for grant of 30 days of parole leave
to prefer an appeal before this Court against the judgment and order
of conviction passed by the Competent Court.
Learned
APP is submitted that the reason and ground for which application is
preferred by the applicant is not disputed. Besides, the jail record
also appears to be reasonable.
Considering
the above aspects, applicant is a convict for the offences under
Section 304 part II of Indian Penal Code and he is ordered to
undergo for imprisonment to the 5 years, I deem it fit and proper to
grant 15 days parole leave to the applicant on usual terms and
conditions. Upon completion of the said period, he shall surrender
before the jail authority.
Application
is allowed accordingly. Rule is made absolute to the aforesaid
extent.
(ANANT
S. DAVE, J.)
(ashish)
Top