Gujarat High Court Case Information System
Print
SCR.A/2468/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CRIMINAL APPLICATION No. 2468 of 2011
=========================================================
NARESH
MANANDBHAI DAFDA - Applicant(s)
Versus
STATE
OF GUJARAT & 2 - Respondent(s)
=========================================================
Appearance
:
THROUGH
JAIL for
Applicant(s) : 1,
MR HL JANI, APP for Respondent(s) : 1,
None
for Respondent(s) : 2 -
3.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE Z.K.SAIYED
Date
: 22/09/2011
ORAL ORDER
The
applicant-original accused of Sessions Case No.50 of 2008 for the
offence punishable under Section 302 of the Indian Penal Code and
under Section 135 of the Bombay Police Act has filed present
application for furlough leave through jail contending that his
brother-in-law is ready to give surety.
Heard
Mr.H.L.Jani, learned APP for the respondent State. Mr.Jani read jail
report and pointed out that no family member of the applicant is
ready to give surety. Therefore, he has contended that furlough leave
may not be granted to the present applicant.
From
the contents of the application I do not find any substance in the
case. Hence this application stands dismissed.
(Z.
K. SAIYED, J)
kks
Top