Gujarat High Court
Abdulbhai vs State on 12 January, 2010
Gujarat High Court Case Information System
Print
CR.MA/33/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 33 of 2010
In
CRIMINAL
APPEAL No. 2239 of 2008
=========================================================
ABDULBHAI
SHEPABHAI VASAVA - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance :
THROUGH
JAIL for
Applicant(s) : 1,
Mr LR Pujari, Addl.PUBLIC PROSECUTOR for
Respondent(s) : 1,
None for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE MD SHAH
Date
: 12/01/2010
ORAL
ORDER
It
is submitted by Mr LR Pujari, learned APP that furlough proposal of
the convict-prisoner is due. The convict-prisoner is at liberty to
make furlough proposal before the competent authority and if such
proposal is made, it will be decided as early as possible by the
competent authority. In view of the above, this application is
disposed of.
[M.D.
SHAH, J.]
msp
Top