Gujarat High Court High Court

Baldev vs State on 26 June, 2008

Gujarat High Court
Baldev vs State on 26 June, 2008
Author: Md Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	


 


	 

SCR.A/1208/2008	 1/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CRIMINAL APPLICATION No. 1208 of 2008
 

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

 

BALDEV
SOMABHAI - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
THROUGH
JAIL for Applicant(s)
: 1, 
Mr Ashish Desai, Addl.PUBLIC PROSECUTOR for Respondent(s) :
 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE MD SHAH
		
	

 

 
 


 

Date
: 26/06/2008 

 

 
 
ORAL
ORDER

1. Heard
the learned APP for the respondents. While rejecting the furlough
leave application preferred by the present petitioner vide order
dated 21.4.2008, it was held that a proposal is made before the
Government for not granting furlough leave to those prisoners who
have been convicted under section 364 of the IPC, which is under
consideration before the Government. The order is passed on
21.4.2008 but till today, no decision is taken by the Government for
the above referred proposal made by the I.G. (Prisons).

2. As
the existing rules for granting furlough are in force, I.G. (Prisons)
is directed to consider granting of furlough and decide the furlough
application of the present petitioner in accordance with law, without
waiting for the decision of the Government as early as possible,
preferably within 15 days from the date of receipt of the
application.

3. In
view of the above, this application is dismissed.

[M.D.

SHAH, J.]

msp

   

Top