Gujarat High Court
Harishchandra vs State on 10 February, 2010
Gujarat High Court Case Information System
Print
SCR.A/225/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CRIMINAL APPLICATION No. 225 of 2010
=========================================================
HARISHCHANDRA
CHETURAM KEVAT - Applicant(s)
Versus
STATE
OF GUJARAT & 2 - Respondent(s)
=========================================================
Appearance :
THROUGH
JAIL for
Applicant(s) : 1,
Mr LR Pujari, Addl.PUBLIC PROSECUTOR for
Respondent(s) : 1,
None for Respondent(s) : 2 -
3.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE MD SHAH
Date
: 10/02/2010
ORAL
ORDER
The
furlough proposal made by the convict-prisoner was rejected by IG
(Prisons) taking into consideration the adverse police opinion of the
Superintendent of Police, Hamirpur, Uttar Pradesh. There is no
reason to interfere in the order passed by the IG (Prisons) as he has
rightly rejected the furlough application of the convict-prisoner.
Hence Rejected.
[M.D.
SHAH, J.]
msp
Top