Gujarat High Court Case Information System
Print
SCR.A/1997/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CRIMINAL APPLICATION No. 1997 of 2011
=========================================================
SAMATBHAI
PUNJABHAI - Applicant(s)
Versus
STATE
OF GUJARAT & 2 - Respondent(s)
=========================================================
Appearance
:
THROUGH
JAIL for
Applicant
Ms.
Manisha L. Shah, APP, for respondent
No.1
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 11/08/2011 ORAL ORDER
Rule.
Service is waived.
The
applicant prays for parole on the ground that his son is to be
engaged.
As
per the jail record, barring one occasion, the applicant surrendered
to the jail authority in time whenever he was granted either furlough
or parole. However, the District Magistrate, Rajkot, has given
adverse opinion in view of his past demeanour when he remained
unauthorized absence from jail for 1772 days.
Having
considered the above aspects and the fact that the applicant has
remained in jail for about 11 years and 3 months, and barring the one
incident the jail record of the applicant is good,
this application is granted. The applicant is granted 15 [fifteen]
days parole on usual conditions and on his executing a bond of
Rs.2,000/- (Rupees two thousand only) to the satisfaction of the jail
authority. The applicant shall report to the nearest police station
once in a week during the parole period. Rule is made absolute.
The office is directed to communicate this order to the applicant
through the jail authority.
(ANANT
S. DAVE, J.)
(swamy)
Top