Citation : 2021 Latest Caselaw 9931 Guj
Judgement Date : 29 July, 2021
R/SCR.A/6737/2021 ORDER DATED: 29/07/2021
IN THE HIGH COURT OF GUJARAT AT AHMEDABAD
R/SPECIAL CRIMINAL APPLICATION NO. 6737 of 2021
==========================================================
PARESHBHAI @ BHALABHAI CHHOTABHAI PAREKH
Versus
STATE OF GUJARAT
==========================================================
Appearance:
THROUGH JAIL(50) for the Applicant(s) No. 1
for the Respondent(s) No. 2,3
MR H K PATEL, APP (2) for the Respondent(s) No. 1
==========================================================
CORAM:HONOURABLE MR. JUSTICE B.N. KARIA
Date : 29/07/2021
ORAL ORDER
1. RULE. Learned Additional Public Prosecutor waives service of
notice of Rule on behalf of the respondent - State.
2. The present application has been filed by the applicant
through jail praying to release him on parole leave for the period
of 90 days on the ground of prevailing pandemic situation of
Corona Virus.
3. Having heard learned APP as well as jail remarks submitted
under the signature of Deputy Superintendent, Vadodara
Central Jail dated 08.07.2021, it appears that the applicant was
convicted for 20 years for the offence under Sections 376(2)and
506(2) of the Indian Penal Code vide order dated 17.01.2020,
R/SCR.A/6737/2021 ORDER DATED: 29/07/2021
passed by the 2nd Additional Sessions Court, Anand in Special
(POCSO) Case No.25 of 2017. He has undergone sentence for the
period of 4 Years, 3 Months and 19 days as on the date of
issuance of the jail remarks. It also transpires from the jail
record that he has been released by the competent authority for
14 days starting from 11.11.2020 to 24.11.2020. Thereafter, on
two occasions, his application for parole leave on the ground of
preferring an appeal against the judgment and order of
conviction has been rejected. His jail conduct reported to be
good.
4. Considering the aforesaid facts and circumstances of the case
and the sentence undergone by the applicant, I am of the
opinion that the application requires consideration. Hence, the
present application is partly allowed. The applicant is ordered to
be released on parole leave for a period of Two weeks from the
date of his actual release on furnishing solvent surety of
Rs.10,000/- on usual terms and conditions. The applicant shall
surrender before the concerned Jail Authority on completion of
the parole leave, without fail. During his release period, he shall
not leave State of Gujarat and mark his presence before the
concerned police station between 11.00 a.m. and 1.00 p.m. on
every Monday. Rule is made absolute accordingly.
R/SCR.A/6737/2021 ORDER DATED: 29/07/2021
Registry is directed to send a copy of this order to
concerned Jail Authority through e-mail or fax forthwith.
(B.N. KARIA, J) GIRISH
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!