Gujarat High Court High Court

Keshubhai vs State on 12 January, 2011

Gujarat High Court
Keshubhai vs State on 12 January, 2011
Author: Akil Kureshi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCR.A/9/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CRIMINAL APPLICATION No. 9 of
2011 
=========================================================


 

KESHUBHAI
DUDABHAI MER - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 2 - Respondent(s)
 

=========================================================
 
Appearance : 
THROUGH
JAIL for Applicant(s) : 1, 
MR DC SEJPAL APP for Respondent(s) :
1, 
None for Respondent(s) : 2 -
3. 
========================================================= 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE AKIL KURESHI
		
	

 

 
 


 

Date
: 12/01/2011 

 

 
ORAL
ORDER

Rule.

Learned APP, Shri D.C.Sejpal, waives service of rule on behalf of
respondent-State.

Petitioner
is convict. His furlough leave is refused on the ground that the
person named as surety has refused to stand his surety. In the jail
record suggest that he has already been undergone sentence of 11
years and 8 months, during which period, he has been released on few
occasions and he has returned on time.

Under
the circumstances, if the petitioner provides for proper surety, his
furlough leave shall be granted as per rule. Rule made absolute
accordingly. This
order shall be communicated to the petitioner by the Registry.

(AKIL
KURESHI, J.)

(ashish)

   

Top