Gujarat High Court Case Information System
Print
SCR.A/9/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CRIMINAL APPLICATION No. 9 of
2011
=========================================================
KESHUBHAI
DUDABHAI MER - Applicant(s)
Versus
STATE
OF GUJARAT & 2 - Respondent(s)
=========================================================
Appearance :
THROUGH
JAIL for Applicant(s) : 1,
MR DC SEJPAL 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 D.C.Sejpal, waives service of rule on behalf of
respondent-State.
Petitioner
is convict. His furlough leave is refused on the ground that the
person named as surety has refused to stand his surety. In the jail
record suggest that he has already been undergone sentence of 11
years and 8 months, during which period, he has been released on few
occasions and he has returned on time.
Under
the circumstances, if the petitioner provides for proper surety, his
furlough leave shall be granted as per rule. Rule made absolute
accordingly. This
order shall be communicated to the petitioner by the Registry.
(AKIL
KURESHI, J.)
(ashish)
Top