Gujarat High Court Case Information System
Print
SCR.A/2339/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CRIMINAL APPLICATION No. 2339 of 2011
=========================================================
TAJMUL
ALIHASAN ANSARI - THRO' SAMSUDNISHA ANSARI - Applicant(s)
Versus
STATE
OF GUJARAT & 2 - Respondent(s)
=========================================================
Appearance
:
MRS
SHILPA R SHAH for
Applicant(s) : 1,
MR HL JANI, APP for Respondent(s) : 1,
RULE
NOT RECD BACK for Respondent(s) : 2 -
3.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE Z.K.SAIYED
Date
: 22/09/2011
ORAL
ORDER
Heard
learned Advocate for the applicant and learned APP, appearing on
behalf of the respondent – State.
The
applicant has filed this application for grant of furlough learned
and/or temporary bail on the ground of marriage of his daughter,
which is fixed on 26.10.2011.
Learned
Advocate for the applicant has contended that in the month of July,
2011, the applicant has applied before the concerned Authority for
furlough leave. However, the same has yet not decided.
Learned
APP Mr. Jani has produced the jail record of the applicant. He has
also contended that the Authority will decide the application, filed
by the applicant, as early as possible, in accordance with law.
In
view of above, keeping this application pending, the concerned
Authority is directed to decide the application for furlough leave,
made by the applicant, within 15 days from the date of receipt of
this order, in accordance with law.
The
matter is adjourned to 10th October, 2011. D.S. Permitted.
(Z.K.SAIYED,
J.)
sas
Top