Gujarat High Court Case Information System
Print
SCR.A/2049/2006 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CRIMINAL APPLICATION No. 2049 of 2006
=========================================================
DALPATBHAI
JETHABHAI BARIA - Applicant(s)
Versus
STATE
OF GUJARAT & 2 - Respondent(s)
=========================================================
Appearance
:
THROUGH
JAIL for Applicant(s)
: 1,
Mr. I.M. Pandya Addl. PUBLIC PROSECUTOR for Respondent(s) :
1,
None for Respondent(s) : 2 -
3.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 11/12/2006
ORAL
ORDER
This
application is filed by the applicant for furlough leave. This
application has been rejected on the ground that the concerned
authority has not received the opinion of the police authority and
also on the ground that no surety is provided to the concerned
authority. In that view of the matter and in the interest of
justice it is directed that the concerned authority shall sent the
opinion and also the surety when available. The authority
shall take the decision within a period of four weeks from the date
of writ of this court and hence this application is rejected.
(K.S.Jhaveri,J)
mary//
Top