Gujarat High Court Case Information System
Print
SCR.A/7/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CRIMINAL APPLICATION No. 7 of
2011
=========================================================
AMBADAS
RAMCHANDRA BIRU - Applicant(s)
Versus
STATE
OF GUJARAT & 2 - Respondent(s)
=========================================================
Appearance
:
THROUGH JAIL for Applicant(s) :
1,
MR JK SHAH APP for Respondent(s) : 1,
None for Respondent(s)
: 2 - 3.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE AKIL KURESHI
Date
: 12/01/2011
ORAL
ORDER
Rule.
Learned APP, Shri J.K.Shah, waives service of rule on behalf of
respondent-State.
Petitioner
is the convict. He has been denied furlough leave on the ground that
he needs more discipline. Jail record of the petitioner, however,
suggests that he has undergone sentence of 3 years and 5 months
including period of set off, during which time, he has not enjoyed
any relief in terms of temporary bail, furlough leave and parole.
Under
the circumstances, order dated 9.12.2010 denying the furlough leave
to the petitioner is set aside. He shall be released on usual terms
as per rules.
Rule
made absolute accordingly. This
order shall be communicated to the petitioner by the Registry.
(AKIL
KURESHI, J.)
(ashish)
Top