Gujarat High Court Case Information System
Print
SCR.A/1666/2008 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CRIMINAL APPLICATION No. 1666 of
2008
=========================================================
PICHIYABHAI
JETHABHAI TADVI - Applicant(s)
Versus
STATE
OF GUJARAT & 2 - Respondent(s)
=========================================================
Appearance
:
THROUGH
JAIL for Applicant(s)
: 1,
MR LR PUJARI ASST. PUBLIC PROSECUTOR for
Respondents.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE MD SHAH
Date
: 25/08/2008
ORAL
ORDER
1. By
way of this petition through jail, the petitioner-convict has prayed
to release him on furlough leave.
2. Heard.
I have perused the relevant record. The convict is sentenced to
undergo imprisonment for life for the offence punishable under
Section 302 of the I.P.C.. From the record it transpires that the
convict had earlier made an application, seeking similar relief,
which was rejected by respondent No.3 since mother of the convict who
was named by the convict as his surety, refused to stand as surety on
behalf of the convict.
3. In
view of the above, it is directed that if anybody shows his / her
willingness to stand as surety on behalf of the convict, then,
respondent No.3 will decide the application of the convict for
furlough on merits and in accordance with law. Respondent No.2 is
directed to communicate order of this Court to the convict.
3. With
the above directions, the petition stands disposed of.
(M.D.
Shah,J.)
Umesh/
Top