Gujarat High Court Case Information System
Print
CR.MA/1248120/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 12481 of 2010
In
CRIMINAL
APPEAL No. 2903 of 2008
=========================================================
SHANTABEN
W/O KOHYABHAI - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance :
THROUGH
JAIL for
Applicant(s) : 1,
Mr KP Rawal, Addl.PUBLIC PROSECUTOR for
Respondent(s) : 1,
None for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE JAYANT PATEL
and
HONOURABLE
MR.JUSTICE H.B.ANTANI
Date
: 21/10/2010
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE JAYANT PATEL)
The
present application has been preferred by the applicant-convict for
releasing him on temporary bail on the ground that he wants to
undertake house repairing work and also on certain agricultural
operations.
Mr
KP Rawal, learned APP has made a statement before the court that
the furlough of the convict has been sanctioned on 21.9.2010 and
upon compliance of the conditions of furlough, he shall be released
immediately.
In
view of the above, as the convict is to be released on furlough, the
present application would not survive. In the event the
convict is not released on furlough, he shall be at liberty to move
this court. This application is disposed of .
[JAYANT
PATEL, J.]
[H.
B. ANTANI, J.]
msp
Top