Gujarat High Court Case Information System
Print
SCR.A/2668/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CRIMINAL APPLICATION No. 2668 of 2010
=========================================================
RAMNARAYAN
MITHALAL - 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
: 11/01/2011
ORAL
ORDER
Rule.
Learned APP Mr. Sejpal waives service of rule for respondent State.
The
petitioner seeks parole to enable him to approach Supreme Court
against conviction. Against sentence of seven years, he has undergone
nearly five years.
Considering
the request made, petitioner is ordered to be released on parole for
a period of two weeks on his depositing an amount of
Rs.10,000/-(Rupees Ten Thousand) before the jail authorities. Upon
completion of the said parole period, he shall surrender before the
jail authorities. Application is disposed of. Rule made absolute
accordingly.
Order
shall be communicated to the prisoner in jail by the Registry.
(Akil
Kureshi,J.)
(raghu)
Top