Gujarat High Court High Court

Mohanbhai vs State on 21 June, 2011

Gujarat High Court
Mohanbhai vs State on 21 June, 2011
Author: K.M.Thaker,
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCR.A/1447/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CRIMINAL APPLICATION No. 1447 of 2011
 

 
 
=========================================================

 

MOHANBHAI
MAHASUKHBHAI NAYAK - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 2 - Respondent(s)
 

=========================================================
 
Appearance
: 
THROUGH
JAIL for
Applicant(s) : 1, 
MR. DABHI, ADDL. PUBLIC PROSECUTOR for
Respondent(s) : 1, 
None for Respondent(s) : 2 -
3. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE K.M.THAKER
		
	

 

 
 


 

Date
: 21/06/2011 

 

 
 
ORAL
ORDER

The
applicant has made request for furlough. The competent authority has
rejected the same. It is noticed from the record that on earlier
occasion, when he was granted furlough, the applicant remained
absconding for 364 days until he was arrested by the police. No
reason to accept the request of the applicant to grant him furlough.
Accordingly, the application is rejected.

(K.M.THAKER,J.)

Vahid

   

Top