Gujarat High Court Case Information System
Print
SCR.A/1815/2011 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CRIMINAL APPLICATION No. 1815 of 2011
=========================================================
RAMESHBHAI
SANTLAL SHARMA - Applicant(s)
Versus
STATE
OF GUJARAT & 2 - Respondent(s)
=========================================================
Appearance :
THROUGH
JAIL for
Applicant(s) : 1,
MRS. MANISHA L. SHAH, ADDL. PUBLIC PROSECUTOR
for Respondent(s) : 1,
None for Respondent(s) : 2 -
3.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 19/07/2011
ORAL
ORDER
The
applicant convict has preferred this application against the order
passed by the competent authority of refusing to consider his case
for furlough which was due to him on the ground that the police
officer of the area had given adverse opinion and his wife had shown
her unwillingness to be a surety.
The
jail record of the applicant convict reveals that his overall
conduct in jail is reasonably good and he has remained in jail for
about 3 years and 4 months.
In
the above circumstances, if the applicant convict furnishes a
personal bond of Rs.5,000/= (Rupees Five Thousand Only) to the
satisfaction of the jail authority, he may be granted parole for
a period of two weeks,
from the date of his release, on the condition that the
applicant convict shall mark his presence once in a week before the
nearest Police Station. On
completion of the period of parole, the applicant convict shall
surrender in time before the jail authority.
With
the aforesaid observation and direction, this application stands
disposed of. Direct Service is permitted.
Sd/-
(Anant
S. Dave, J.)
Caroline
Top