Gujarat High Court
Jetshi vs State on 2 July, 2008
Gujarat High Court Case Information System
Print
SCR.A/1275/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CRIMINAL APPLICATION No. 1275 of 2008
=========================================================
JETSHI
@ SAKO LAKHMAN KANARA - Applicant(s)
Versus
STATE
OF GUJARAT & 2 - Respondent(s)
=========================================================
Appearance
:
THROUGH
JAIL for Applicant(s)
: 1,
MR
PD BHATTE, APP for
Respondents
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE MD SHAH
Date
: 02/07/2008
ORAL
ORDER
Heard
learned APP Mr.Bhatte.
It
is stated that the furlough application is pending before the IG
Prisons, but till today, it has not been decided. If that be so, it
is directed that the IG Prisons shall decide the said application for
furlough as early as possible preferably within two weeks from the
date of receipt of this order. This petition stands disposed of
accordingly.
(M.D.Shah,
J.)
Sreeram.
Top