Gujarat High Court
Iqbalbhai vs State on 14 July, 2010
Gujarat High Court Case Information System
Print
SCR.A/1275/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CRIMINAL APPLICATION No. 1275 of 2010
=========================================================
IQBALBHAI
SUMARBHAI JUNEJA - Applicant(s)
Versus
STATE
OF GUJARAT & 2 - Respondent(s)
=========================================================
Appearance
:
THROUGH
JAIL for
Applicant(s) : 1,
MR UM TRIVEDI Ld. APP for Respondent(s) :
1,
None for Respondent(s) : 2 -
3.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE Z.K.SAIYED
Date
: 14/07/2010
ORAL
ORDER
The
applicant-convict has filed this application through jail to release
him on furlough.
Learned
APP Mr. Trivedi has stated that the application made by the
applicant-convict before the Jail Authority is pending. In view of
this statement, the Jail Authority is directed to decide the
application of the applicant-convict within a period of 15 days from
today. This application stands disposed of accordingly.
(Z.K.SAIYED,
J.)
mandora/
Top