Gujarat High Court High Court

Rameshbhai vs State on 23 August, 2011

Gujarat High Court
Rameshbhai vs State on 23 August, 2011
Author: Anant S. Dave,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCR.A/2085/2011	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CRIMINAL APPLICATION No. 2085 of 2011
 

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


 

RAMESHBHAI
KUBERBHAI TADVI - 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
: 23/08/2011 

 

 
 
ORAL
ORDER

RULE.

Learned APP Mrs. Manisha L. Shah waives service of notice of Rule
for the respondent – State.

The
applicant – a life convict having a reasonably good jail
record seeks parole on the ground to file an appeal against his
conviction recorded by the Sessions Court on 30.04.2011, since his
application seeking parole is rejected by the competent authority on
the ground of adverse report received from the Incharge Police
Officer of the concerned area.

Considering
the record as above, I deem it just and proper to grant the
applicant parole of two weeks, so as to prefer a
remedy of Appeal before this Court, by imposing a condition of
furnishing a personal bond of Rs.2,000/= (Rupees Two Thousand Only),
on the usual terms and conditions and to the satisfaction of the
jail authority and on completion of the parole period, the applicant
shall surrender in time before the jail authority.

With
the aforesaid observation and direction, this application is
allowed. Rule made absolute to the aforesaid extent. Direct
Service is permitted.

Sd/-

(Anant
S. Dave, J.)

Caroline

   

Top