Gujarat High Court High Court

Hiruben vs State on 1 August, 2008

Gujarat High Court
Hiruben vs State on 1 August, 2008
Author: Md Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCR.A/1537/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CRIMINAL APPLICATION No. 1537 of 2008
 

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

 

HIRUBEN
KALYANDAS - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 2 - Respondent(s)
 

=========================================================
 
Appearance
: 
THROUGH
JAIL for Applicant(s)
: 1, 
MR
KP RAVAL, APP for
Respondents 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE MD SHAH
		
	

 

				Date
: 01/08/2008 

 

ORAL
ORDER

Heard
learned APP Mr.K.P.Raval.

The
petitioner convict ? prisoner has preferred the present petition
through jail to release him on furlough leave as his application for
the same has been rejected by the Jail authority. His grievance is
that without considering his conduct, his application has been
rejected by the authority. Recently in the month of August 2008, he
was released on furlough leave. The petitioner is at liberty to file
fresh application for furlough leave before the IG Prisons and if
such application is made by the petitioner, the authority concerned
shall decide the same in accordance with law taking into account his
past conduct and jail record, without being influenced by the order
passed by this Court, as early as possible within two weeks from the
receipt of the application. With the above observations and
directions, this petition stands disposed of.

(M.D.Shah,
J.)

Sreeram.

   

Top