Gujarat High Court
Iqbalhusain vs State on 13 July, 2011
Gujarat High Court Case Information System
Print
SCR.A/1741/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CRIMINAL APPLICATION No. 1741 of 2011
=========================================
IQBALHUSAIN
ABDUL MAJID MANSURI - Applicant(s)
Versus
STATE
OF GUJARAT & 2 - Respondent(s)
=========================================
Appearance
:
MS KD PARMAR for Applicant(s) :
1,
MS MANISHA L SHAH ADDL. PUBLIC PROSECUTOR for Respondent(s) :
1,
None for Respondent(s) : 2 -
3.
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 13/07/2011
ORAL
ORDER
Learned
advocate for the petitioner submits that application seeking furlough
is pending before the competent authority.
If
such an application is not decided on or before 31st July,
2011, order in accordance with law will be passed.
Direct
service is permitted.
[ANANT
S. DAVE, J.]
//smita//
Top