Gujarat High Court High Court

Lalmohammed vs State on 28 March, 2011

Gujarat High Court
Lalmohammed vs State on 28 March, 2011
Author: Anant S. Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCR.A/609/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CRIMINAL APPLICATION No. 609 of 2011
 

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


 

LALMOHAMMED
@ BABBAN MANJUR - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 2 - Respondent(s)
 

=================================================
 
Appearance : 
THROUGH
JAIL for Applicant(s) : 1, 
MR AJ DESAI APP for Respondent(s) :
1, 
RULE NOT RECD BACK for Respondent(s) : 2 -
3. 
================================================= 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	

 

 
 


 

Date
: 28/03/2011 

 

ORAL
ORDER

Mr
AJ Desai, learned APP submits that by various communications
addressed to Superintendent of Police, Garidihun, State of Jharkhand
opinion is sought with regard to furlough application of the prisoner

– Mohead Musharaf Manjur Ansari on 19.03.2010, 24.10.2010 and
earlier also but no reply is received.

If
no reply is received from the Superintendent of Police, Garidihun,
State of Jharkhand to the reminder that may be sent by the
Administrative Officer of the office of the Inspector General of
Police (Prison), Gujarat State, Ahmedabad, appropriate order will be
passed in accordance with law on the next date of hearing.

A
copy of this order be given to the learned APP and copy of the same
be sent by fax by the authority.

S.O.

to 07.04.2011.

[Anant
S. Dave, J.]

*pvv

   

Top