Gujarat High Court Case Information System
Print
CR.MA/9660/2008 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 9660 of 2008
In
CRIMINAL
APPEAL No. 536 of 2007
=========================================================
BANUJI
AGRAJI - Applicant(s)
Versus
THE
STATE OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance
:
THROUGH
JAIL for the
Applicant.
Mr.AJ.Desai, Addl. PUBLIC PROSECUTOR for the
Respondents.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE R.P.DHOLAKIA
and
HONOURABLE
MR.JUSTICE DN PATEL
Date : 22/07/2008
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE R.P.DHOLAKIA)
Rule.
Learned Additional Public Prosecutor Mr.A.J.Desai waives service of
Rule on behalf of the respondent State.Record shows that the
applicant is entitled for furlough leave and therefore, we direct the
Jail Authority to inform the applicant in writing that he is entitled
for furlough leave and on submission of the application, it shall be
decided as expeditiously as possible. With this observation, this
application is disposed of. In case of difficulty, the applicant will
be at liberty to move this Court. Rule is discharged.
(R.P.Dholakia,J)
(D.N.Patel,J)
***darji
Top