Gujarat High Court Case Information System
Print
CR.MA/4110/2011 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 4110 of 2011
In
CRIMINAL
APPEAL No. 931 of 2007
=========================================================
DILIP
NIVRUTTI VARANDEY - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance
:
THROUGH
JAIL for
Applicant(s) : 1,
PUBLIC PROSECUTOR for Respondent(s) : 1,
None
for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE RAVI R.TRIPATHI
and
HONOURABLE
MR.JUSTICE P.P.BHATT
Date
: 08/04/2011
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE RAVI R.TRIPATHI)
The
matter was kept today awaiting actual release of the convict on
furlough which is granted by the competent authority by order dated
31.3.2011.
Today,
learned APP Mr.Shah produced on record the write-up of the convict
wherein it is stated that he is given to understand that his furlough
leave is granted and then he has stated that there is nobody who can
get him released on furlough.
In
light of the contents of the statement of the convict, learned APP to
find out his permanent address and also the place where he wants to
get release and whether it will be possible for the convict to
provide reliable documentary evidence about his place of release /
permanent address. S.O.to 13.4.2011.
So
far as request for early hearing is concerned, the appeal is
expedited. Registry to make note of this order of expediting of
appeal in the appeal papers.
(RAVI
R.TRIPATHI,J)
(P.P.BHATT,J)
pathan
Top