Gujarat High Court High Court

Ambadas vs State on 12 January, 2011

Gujarat High Court
Ambadas vs State on 12 January, 2011
Author: Akil Kureshi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCR.A/7/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CRIMINAL APPLICATION No. 7 of
2011 
=========================================================


 

AMBADAS
RAMCHANDRA BIRU - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 2 - Respondent(s)
 

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


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE AKIL KURESHI
		
	

 

Date
: 12/01/2011  
ORAL
ORDER

Rule.

Learned APP, Shri J.K.Shah, waives service of rule on behalf of
respondent-State.

Petitioner
is the convict. He has been denied furlough leave on the ground that
he needs more discipline. Jail record of the petitioner, however,
suggests that he has undergone sentence of 3 years and 5 months
including period of set off, during which time, he has not enjoyed
any relief in terms of temporary bail, furlough leave and parole.

Under
the circumstances, order dated 9.12.2010 denying the furlough leave
to the petitioner is set aside. He shall be released on usual terms
as per rules.

Rule
made absolute accordingly. This
order shall be communicated to the petitioner by the Registry.

(AKIL
KURESHI, J.)

(ashish)

   

Top