Gujarat High Court Case Information System
Print
SCR.A/1859/2011 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CRIMINAL APPLICATION No. 1859 of 2011
=========================================
RAJUBHAI
VISHRAMBHAI VAGHARI - Applicant(s)
Versus
STATE
OF GUJARAT & 2 - Respondent(s)
=========================================
Appearance
:
THROUGH JAIL for Applicant(s) :
1,
MS MANISHA L SHAH ADDL. PUBLIC PROSECUTOR for Respondent(s) :
1,
None for Respondent(s) : 2 -
3.
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 05/08/2011
ORAL
ORDER
Rule.
Learned APP, waives service of rule on behalf of respondent-State.
This
petition is preferred by the petitioner who has undergone around 12
years and 10 months out of life conviction for grant of parole on the
ground that he would like to support his family who is not
economically well and further he has to undertake the treatment of
thumb.
Heard
learned APP for the respondent-State and submits that jail record of
the petitioner is unsatisfactory barring two minor punishment in the
past whenever the applicant was granted temporary bail and parole, he
had reported in time.
Considering
overall aspects, a case is made out to grant two weeks of parole to
the petitioner. Under the circumstances, the petitioner is granted
two weeks of parole from the date of his release on furnishing a
personal bond of Rs.2,000/- with the satisfaction of the jail
authority on usual terms and conditions. On completion of parole
period, petitioner shall report to the jail authority in time.
Rule
is made absolute accordingly.
[ANANT
S. DAVE, J.]
//smita//
Top