Gujarat High Court
Jetshi vs State on 2 July, 2008
Gujarat High Court Case Information System Print SCR.A/1275/2008 1/ 1 ORDER IN THE HIGH COURT OF GUJARAT AT AHMEDABAD SPECIAL CRIMINAL APPLICATION No. 1275 of 2008 ========================================================= JETSHI @ SAKO LAKHMAN KANARA - Applicant(s) Versus STATE OF GUJARAT & 2 - Respondent(s) ========================================================= Appearance : THROUGH JAIL for Applicant(s) : 1, MR PD BHATTE, APP for Respondents ========================================================= CORAM : HONOURABLE MR.JUSTICE MD SHAH Date : 02/07/2008 ORAL ORDER
Heard
learned APP Mr.Bhatte.
It
is stated that the furlough application is pending before the IG
Prisons, but till today, it has not been decided. If that be so, it
is directed that the IG Prisons shall decide the said application for
furlough as early as possible preferably within two weeks from the
date of receipt of this order. This petition stands disposed of
accordingly.
(M.D.Shah,
J.)
Sreeram.
Top