Gujarat High Court High Court

Iqbalbhai vs State on 14 July, 2010

Gujarat High Court
Iqbalbhai vs State on 14 July, 2010
Author: Z.K.Saiyed,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCR.A/1275/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CRIMINAL APPLICATION No. 1275 of 2010
 

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

 

IQBALBHAI
SUMARBHAI JUNEJA - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 2 - Respondent(s)
 

=========================================================
 
Appearance
: 
THROUGH
JAIL for
Applicant(s) : 1, 
MR UM TRIVEDI Ld. APP for Respondent(s) :
1, 
None for Respondent(s) : 2 -
3. 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE Z.K.SAIYED
		
	

 

 
 


 

Date
: 14/07/2010 

 

 
 
ORAL
ORDER

The
applicant-convict has filed this application through jail to release
him on furlough.

Learned
APP Mr. Trivedi has stated that the application made by the
applicant-convict before the Jail Authority is pending. In view of
this statement, the Jail Authority is directed to decide the
application of the applicant-convict within a period of 15 days from
today. This application stands disposed of accordingly.

(Z.K.SAIYED,
J.)

mandora/

   

Top