Gujarat High Court Case Information System
Print
SCR.A/2929/2011 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CRIMINAL APPLICATION No. 2929 of 2011
=========================================
VORA
IMTIAZBHAI IBRAHIMBHAI THRO' YASMINBEN IMTIAZBHAI - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================
Appearance :
YASMINBEN
IMTIAZBHAI, PARTY-IN-PERSON for
Applicant(s) : 1,
MS CHETNA M SHAH, LD. ADDL. PUBLIC PROSECUTOR
for Respondent(s) : 1,
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE Z.K.SAIYED
Date
: 17/11/2011
ORAL
ORDER
By
way of present application, wife of the prisoner, has prayed to
release her husband on parole leave for a period of 30 days on the
ground of marriage of her daughter.
Heard
Yasminben Imtiazbhai, Party-in-Person and Ms.C.M. Shah, learned
Additional Public Prosecutor for the respondent-State and also
perused papers produced before me.
Ms.Yasminben,
wife of the prisoner, has contended that marriage of his daughter is
fixed on 25 and 26th November, 2011 and as a father,
presence of the prisoner is necessary. She has further contended
that his son is out of India. She, therefore, prayed to release the
prisoner on parole for a period of 30 days.
It
appears from the jail report that earlier when he was released on
parole, he had never surrendered himself on time. The conduct of the
applicant shows that he is a habitual offender and therefore, there
are chances of absconding if the prisoner be released on parole.
Hence, the present application deserves to be dismissed and is
hereby dismissed.
(Z.
K. Saiyed, J)
Anup
Top