Gujarat High Court High Court

Babubhai vs State on 20 December, 2010

Gujarat High Court
Babubhai vs State on 20 December, 2010
Author: Anant S. Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCR.A/2334/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CRIMINAL APPLICATION No. 2334 of 2010
 

In


 

CRIMINAL
APPEAL No. 735 of 2006
 

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

BABUBHAI
CHHAGANBHAI - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 2 - Respondent(s)
 

============================================= 
Appearance
: 
THROUGH JAIL for Applicant(s) :
1, 
MS KRINA P CALLA ADDL. PUBLIC PROSECUTOR for Respondent(s) :
1, 
None for Respondent(s) : 2 -
3. 
=============================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	

 

 
 


 

Date
: 14/12/2010 

 

ORAL
ORDER

Heard
learned APP.

It
appears from the jail record of the applicant that he had surrendered
late by 928 days when he was apprehended by the police and, for
which, four furlough leave were forfeited in the year 2010. In view
of the above, the appellate authority was justified in rejecting the
appeal of the applicant against jail punishment prescribed by the
authority.

The
application is rejected.

[ANANT
S. DAVE, J.]

//smita//

   

Top