Gujarat High Court
Amratji vs State on 14 October, 2011
Gujarat High Court Case Information System
Print
SCR.A/2750/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CRIMINAL APPLICATION No. 2750 of 2011
=========================================
AMRATJI
CHAMANJI THAKORE - Applicant(s)
Versus
STATE
OF GUJARAT & 2 - Respondent(s)
=========================================
Appearance :
THROUGH
JAIL for
Applicant(s) : 1,
MS CM SHAH, LD. ADDL. PUBLIC PROSECUTOR for
Respondent(s) : 1,
None for Respondent(s) : 2 -
3.
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE Z.K.SAIYED
Date
: 14/10/2011
ORAL
ORDER
By
way of present application, filed through jail, the applicant has
prayed to release him on furlough.
Heard
Ms.C.M. Shah, learned Additional Public Prosecutor appearing for
respondent
No.1-State. Ms.Shah states that parole application of the applicant
is pending with the Authority.
In
view of above, the Authority is directed to decide the application
of the applicant within 15 days from receipt of this order. Present
application stands disposed of accordingly.
(Z.
K. Saiyed, J)
Anup
Top