Gujarat High Court High Court

================================================================ vs State Of Gujarat & 2 on 29 September, 2014

Gujarat High Court
================================================================ vs State Of Gujarat & 2 on 29 September, 2014
        R/SCR.A/4083/2014                                            ORDER




 IN THE HIGH COURT OF GUJARAT AT AHMEDABAD

 SPECIAL CRIMINAL APPLICATION (PAROLE LEAVE) NO. 4083 of 2014

================================================================
      ASHIQHUSSAIN HAJI GULAM MOHMAD CHAWALA @ ASHIQ
                   GHANAVALA....Applicant(s)
                            Versus
             STATE OF GUJARAT & 2....Respondent(s)
================================================================
Appearance:
PARTY-IN-PERSON, PERSONAL CAPACITY for the Applicant(s) No. 1
MS JIRGA JHAVERI, APP for the Respondent(s) No. 1
================================================================

        CORAM: HONOURABLE MR.JUSTICE A.J.DESAI

                               Date : 29/09/2014


                                 ORAL ORDER

1. Rule.  Ms.Jirga   Jhaveri,   learned  APP   waives   service   of   notice   of 
Rule on behalf of respondent ­ State.

2. By way of present petition, the petitioner has prayed to release 
him on parole leave on the ground to find out suitable match of 
his daughter.

3. I have gone through the jail record of the convict. It appears that 
the   petitioner   has   been   convicted   for   the   offences   punishable 
under Sections 20(B) and 29 of the N.D.P.S. Act and has been 
sentenced   for   15   years.     He   has   also   been   imposed   a   fine   of 
Rs.1,00,000/­, and in default, he has to undergo sentence of two 
years  simple imprisonment. He has undergone sentence about 11 
years and 3 months. His jail record is also found to be good. After 

Page 1 of 2
R/SCR.A/4083/2014 ORDER

2008,   whenever   he   was   released   on   parole   leave,   he   had 
surrendered in time before the authority.

4. Considering the above all facts of the case, I am of the opinion 
that the present petition requires consideration and is accordingly 
allowed.   The   petitioner   shall   be   released   on   parole   leave   for   a 
period of two weeks from the date of his actual release on usual 
terms   and   conditions   and  on   executing   a   personal   bond   of 
Rs.10,000/­ to the satisfaction of the Jail Authority.  

5. The petitioner shall mark his presence before the concerned Police 
Station once in a week during his parole leave.

6. Rule is made absolute accordingly. Direct service is permitted.

(A.J.DESAI, J.) 
*Kazi…

Page 2 of 2