Gujarat High Court High Court

Amad vs State on 10 January, 2011

Gujarat High Court
Amad vs State on 10 January, 2011
Author: Akil Kureshi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCR.A/2597/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CRIMINAL APPLICATION No. 2597 of 2010
 

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

 

AMAD
IBRAHIM - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 2 - Respondent(s)
 

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


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE AKIL KURESHI
		
	

 

 
 


 

Date
: 10/01/2011 

 

 
 
ORAL
ORDER

This
application has been received through jail from the convict seeking
parole on the ground that he needs treatment for ailment of TB.
However, jail record suggests that he was released on furlough leave
in November 2010 for a period of 14 days. No case for immediate
release is made out. Jail authorities are directed to ensure that
applicant receives proper treatment for his ailment. Disposed of
accordingly.

Order
shall be communicated to the prisoner in jail by the Registry.

(Akil
Kureshi,J.)

(raghu)

   

Top