Gujarat High Court Case Information System
Print
SCR.A/2671/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CRIMINAL APPLICATION No. 2671 of 2010
=========================================================
MAHMAD
TAIYAB SEDHA - 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
: 11/01/2011
ORAL
ORDER
Rule.
Learned APP Mr. Sejpal waives service of rule for respondent State.
The
petitioner convict was denied furlough leave by order dated
27.11.2010 on the ground that there is possibility of his absconding,
considering that previously he had absconded for 329 days.
From
the jail record, however, I find that the period of absconding
pertained to year 2005-2006. Four more years have passed since then.
Under
the circumstances, petitioner is ordered to be released on furlough
leave for a period of 14 days on his depositing an amount of
Rs.10,000/-(Rupees Ten Thousand) before the jail authorities. Upon
completion of the said furlough leave period, he shall surrender
before the jail authorities. Application is disposed of. Rule made
absolute accordingly.
Order
shall be communicated to the prisoner in jail by the Registry.
(Akil
Kureshi,J.)
(raghu)
Top