Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 4, Cited by 0]

Gujarat High Court

Raisinh vs State on 18 May, 2012

Author: Ravi R.Tripathi

Bench: Ravi R.Tripathi

  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCR.A/1541/2012	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CRIMINAL APPLICATION No. 1541 of 2012
 

 
=====================================
 

RAISINH
RAMSINGH MANIYA - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 2 - Respondent(s)
 

===================================== 
Appearance
: 
THROUGH JAIL for Applicant(s) :
1, 
MR HK PATEL, APP
for Respondent(s) : 1, 
None for Respondent(s) : 2 -
3. 
=====================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAVI R.TRIPATHI
		
	

 

Date
: 18/05/2012 

 

 
ORAL
ORDER 

1.0 Present application is filed by the applicant - convict through jail seeking Parole for a period of 30 days so as to undertake the engagement of his daughter.

2.0 Rule.

Learned Additional Public Prosecutor Mr. Patel waives service of process of Rule.

3.0 Learned Additional Public Prosecutor made available for perusal the Jail Remarks. The convict is undergoing life imprisonment for offences punishable under Sections 302, 235(2), 147, 148 of the IPC in Sessions Case Nos. 56 of 2002 and 57 of 2002. The convict has, by now, undergone 09 years, 09 month and 29 days. He was released on Temporary Bail on six different occasions and reported in jail in time. He has also enjoyed furlough on six occasions and reported in jail in time. He has also enjoyed Parole on six times and reported in jail in time. Nothing adverse is noticed against the applicant - convict in the Jail Remarks.

4.0 Taking into consideration the contents of the application, the application is allowed. The applicant - convict is ordered to be released on Parole for a period of 30 days from the date of his release, on his executing a personal bond of Rs.5,000/- (Rupees Five Thousand only) to the satisfaction of the jail authorities.

4.1 The convict shall surrender to the jail authorities on expiry of the Temporary Bail period.

4.2 Rule is made absolute to the aforesaid extent.

[ Ravi R. Tripathi, J. ] hiren     Top