Gujarat High Court Case Information System
Print
SCR.A/1928/2011 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CRIMINAL APPLICATION No. 1928 of 2011
=========================================================
UMEJBHAI
@ UMEDBHAI GATUBHAI VALA - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance
:
MS
GAYATRI B JADEJA for
Applicant(s) : 1,
MS ML SHAH APP for Respondent(s) : 1,
None
for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 08/08/2011
ORAL
ORDER
The
petitioner – convict, who is undergoing life imprisonment and
remained in jail for 8 years and 7 months, seeks parole on the ground
to make financial arrangements and to support his father, aged about
70 years, who is suffering from Malignant mass lesion in right upper
lobe. In support of his submission, the petitioner has produced
relevant medical papers issued by the Gujarat Cancer & Research
Institution on record of this petition.
Though
the jail record of the petitioner – convict appears to be not
satisfactory since in the past he remained absconded for 123 days for
which one furlough is forfeited, but at the same time on all other
occasions he surrendered in time whenever he was granted parole or
enlarged temporarily.
Having
heard learned advocates for the parties and on perusal of the record
of the case including jail record and jail conduct of the
petitioner-convict, he is ordered to be released on parole for a
period of two weeks on his executing a bond of Rs.2,000/- (Rupees Two
Thousand) to the satisfaction of the jail authority. Upon completion
of the said parole period, he shall surrender before the jail
authorities. Application is disposed of.
Order
shall be communicated to the prisoner in jail by the Registry.
[Anant
S. Dave, J.]
*pvv
Top