Gujarat High Court Case Information System
Print
CR.MA/9647/2008 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 9647 of 2008
In
CRIMINAL
APPEAL No. 1337 of 2008
=========================================================
REVABHAI
PANCHABHAI KOLI,THRO'SON PUNJABHAI RAVABHAI PANCHA - Applicant
Versus
STATE
OF GUJARAT & 1 - Respondents
=========================================================
Appearance
:
MR
SUNIL C PATEL for the Applicant.
MR AJ
DESAI, APP for the
Respondent.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE R.P.DHOLAKIA
and
HONOURABLE
MR.JUSTICE DN PATEL
Date
: 30/07/2008
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE R.P.DHOLAKIA)
1. Rule.
Mr.Desai, Learned Additional Public Prosecutor for the respondent,
waives service of rule.
2. Heard
learned counsel for the respective parties. This application has been
preferred to release convict prisoner on temporary bail for the
reason stated in the application.
3. Learned
counsel for the applicant submitted that the applicant will apply for
furlough and in that event, jail authority may be directed to decide
the same within a week from the date of his application.
4. Since
we do not think it fit to release the convict on temporary bail, this
application is rejected. The applicant is entitled for furlough leave
and, therefore, the jail authority is hereby directed to decide about
the same within a week from the date of his application. Rule is
discharged. Direct service permitted.
(R.P.Dholakia,J)
(D.N.Patel,J)
*dipti
Top