Gujarat High Court Case Information System Print SCR.A/1383/2008 2/ 2 ORDER IN THE HIGH COURT OF GUJARAT AT AHMEDABAD SPECIAL CRIMINAL APPLICATION No. 1383 of 2008 ========================================================= GURUPRASAD @ MANILAL DHIRUBHAIUPADHYAYA - Applicant(s) Versus STATE OF GUJARAT & 2 - Respondent(s) ========================================================= Appearance : THROUGH JAIL for Applicant(s) : 1, MR UR BHATT, APP for Respondent ========================================================= CORAM : HONOURABLE MR.JUSTICE MD SHAH Date : 15/07/2008 ORAL ORDER
Heard
learned APP Mr.U.R.Bhatt.
Rule.
Learned APP Mr.Bhatt waives service of rule on behalf of respondents.
The
convict prisoner has preferred this application for seeking his
release on furlough leave on the ground of his own illness.
In
spite of the orders passed by this Court earlier releasing the
convict prisoner, without applying mind, taking into consideration
the past conduct of the convict prisoner, the authority has passed
the order rejecting his furlough leave application in a mechanical
manner. The convict prisoner is in jail since 13 years. In past
also, he was released on furlough leave or parole leave several
times.
In
view of the above, the convict prisoner is ordered to be released on
furlough leave for a period of 15 (fifteen) days from the date of his
release on his executing a personal bond in sum of Rs.2,000/- (Rupees
Two thousand only) before the jail authority on usual terms and
conditions. This application is allowed to the above extent and rule
is made absolute accordingly.
It
is expected by this Court that the authority may take proper care
while taking such decisions and passing such orders in future.
(M.D.Shah,
J.)
Sreeram.
Top