Friday, 08, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Ali Fakir Mamad Dafer vs State Of Gujarat
2021 Latest Caselaw 1324 Guj

Citation : 2021 Latest Caselaw 1324 Guj
Judgement Date : 28 January, 2021

Gujarat High Court
Ali Fakir Mamad Dafer vs State Of Gujarat on 28 January, 2021
Bench: A.Y. Kogje
            R/SCR.A/707/2021                                          ORDER




              IN THE HIGH COURT OF GUJARAT AT AHMEDABAD

             R/SPECIAL CRIMINAL APPLICATION NO. 707 of 2021

=============================================
                               ALI FAKIR MAMAD DAFER
                                        Versus
                                  STATE OF GUJARAT
=============================================
Appearance:
THROUGH JAIL(50) for the Applicant(s) No. 1
for the Respondent(s) No. 2,3
MS. SHRUTI PATHAK, APP for the Respondent(s) No. 1
=============================================

  CORAM: HONOURABLE MR. JUSTICE A.Y. KOGJE

                                  Date : 28/01/2021

                                    ORAL ORDER

1. RULE. Learned APP waives service of Rule on behalf of the respondent­

State.

2. This is a petition for parole leave by the convict through jail, who is

convicted by the District Court, Jamnagar and is ordered to undergo life

imprisonment in Sessions Case No.77 of 1994 by judgment and order dated

31­05­1999.

3. It is stated in the petition that the petitioner seeking parole leave on the

ground of for providing financial assistance to his family members as there

is no other responsible male member in the family to take care of the same.

4. Learned APP submitted that from the jail report the jail conduct is also

reported to be good.

R/SCR.A/707/2021 ORDER

5. In that view of the matter, the petition is partly allowed. The petitioner

is ordered to be enlarged on parole leave for a period of 10 (Ten) days from

the date of his actual release on usual terms and conditions, including

furnishing a bail bond of Rs. 5,000/­ to the satisfaction of the jail authority.

The petitioner shall surrender before the jail authority on or before the expiry

of the parole leave.

Direct service is permitted.

(A.Y. KOGJE, J) PARESH SOMPURA

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : IJJ

 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter