Gujarat High Court
Bhagirathsinh vs State on 19 April, 2011
Gujarat High Court Case Information System
Print
SCR.A/892/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CRIMINAL APPLICATION No. 892 of 2011
=========================================================
BHAGIRATHSINH
@ BHATTO PRAVINSINH - Applicant(s)
Versus
STATE
OF GUJARAT & 2 - Respondent(s)
=========================================================
Appearance :
THROUGH
JAIL for
Applicant(s) : 1,
MR JK SHAH, ADDITIONAL PUBLIC PROSECUTOR for
Respondent(s) : 1,
None for Respondent(s) : 2 -
3.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 19/04/2011
ORAL
ORDER
Learned
APP Mr. J.K. Shah submits that on 18.04.2011, the competent authority
has considered the application of the applicant for grant of
furlough.
In
view of the above, this application stands disposed of accordingly.
Sd/-
(Anant
S. Dave, J.)
Caroline
Top