Gujarat High Court High Court

Ranjitsingh vs State on 24 June, 2011

Gujarat High Court
Ranjitsingh vs State on 24 June, 2011
Author: K.M.Thaker,
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCR.A/1501/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CRIMINAL APPLICATION No. 1501 of 2011
 

=========================================================

 

RANJITSINGH
DAJUBHAI JADEJA - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 2 - Respondent(s)
 

=========================================================
 
Appearance
: 
THROUGH
JAIL for
Applicant(s) : 1, 
MR LB DABHI ADDL. PUBLIC PROSECUTOR for
Respondent(s) : 1, 
None for Respondent(s) : 2 -
3. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE K.M.THAKER
		
	

 

Date
: 24/06/2011 

 

 
ORAL
ORDER

1.
Rule. Mr.Dabhi, learned Additional Public Prosecutor waives
service of notice of Rule on behalf of respondent State.

2. The
present application has been preferred by the convict-applicant
seeking furlough leave.

4. Having
considered the contents made in the application, and looking to the
jail record and the copy of the order dated 08.03.2011 passed by this
Court (Coram:Anant S. Dave, J.), placed by learned APP, which shows
that the applicant-convict has remained absconding for 6678 days, no
case to grant furlough leave to the applicant convict is made out.

5.
In view of the above, present application is rejected. Rule is
discharged.

(K.M.THAKER,
J.)

Amit

   

Top