Gujarat High Court High Court

Bachubhai vs State on 18 June, 2008

Gujarat High Court
Bachubhai vs State on 18 June, 2008
Author: Md Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCR.A/1032/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CRIMINAL APPLICATION No. 1032 of 2008
 

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

 

BACHUBHAI
KABHAIBHAI BARIYA - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 2 - Respondent(s)
 

=========================================================
 
Appearance
: 
THROUGH
JAIL for Applicant(s)
: 1, 
MR AJ DESAI, APP for
Respondents 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE MD SHAH
		
	

 

 
 


 

Date
: 18/06/2008 

 

 
 
ORAL
ORDER

Heard
learned APP Mr.A.J.Desai for the respondents.

It
appears that as there is nobody to stand as surety to the convict
prisoner, his earlier application was rejected by the competent
authority. However, it is observed that if any person is ready and
willing to stand as surety to the convict prisoner, his application
for furlough may be decided by the competent authority in accordance
with law. In view of the above, this petition stands disposed of.

(M.D.Shah,
J.)

Sreeram.

   

Top