Gujarat High Court
Babulal vs State on 13 October, 2010
Gujarat High Court Case Information System
Print
SCR.A/1626/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CRIMINAL APPLICATION No. 1626 of 2010
=======================================
BABULAL
SARDARMAL - Applicant(s)
Versus
STATE
OF GUJARAT & 2 - Respondent(s)
=======================================
Appearance
:
MS KD PARMAR for Applicant(s) :
1,
Ms. MINI NAIR, ADDL. PuBLIC PROSECUTOR for Respondent(s) :
1,
RULE SERVED for Respondent(s) : 2 -
3.
=======================================
CORAM
:
HONOURABLE
MR.JUSTICE RAJESH H.SHUKLA
Date
: 13/10/2010
ORAL
ORDER
BELOW SPEAKING-T0-MINUTES
The
present Speaking-to-Minutes has been filed for clarification of the
order dated 21.9.2010 regarding furlough leave in light of the Jail
Manual. It is therefore ordered that instead of three weeks, the
applicant shall be granted furlough leave for two weeks from the date
of his release. Necessary correction/modification may be carried out
in Para 5 & 6 of the order that instead of three weeks it should
stand modified as two weeks and the writ shall be issued accordingly.
The
Note stands disposed of accordingly. D.S. Permitted.
(Rajesh
H. Shukla, J.)
(hn)
Top