Gujarat High Court
Bachubhai vs State on 18 June, 2008
Gujarat High Court Case Information System
Print
SCR.A/1032/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CRIMINAL APPLICATION No. 1032 of 2008
=========================================================
BACHUBHAI
KABHAIBHAI BARIYA - Applicant(s)
Versus
STATE
OF GUJARAT & 2 - Respondent(s)
=========================================================
Appearance
:
THROUGH
JAIL for Applicant(s)
: 1,
MR AJ DESAI, APP for
Respondents
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE MD SHAH
Date
: 18/06/2008
ORAL
ORDER
Heard
learned APP Mr.A.J.Desai for the respondents.
It
appears that as there is nobody to stand as surety to the convict
prisoner, his earlier application was rejected by the competent
authority. However, it is observed that if any person is ready and
willing to stand as surety to the convict prisoner, his application
for furlough may be decided by the competent authority in accordance
with law. In view of the above, this petition stands disposed of.
(M.D.Shah,
J.)
Sreeram.
Top