Gujarat High Court High Court

Kumarbhai vs State on 19 July, 2011

Gujarat High Court
Kumarbhai vs State on 19 July, 2011
Author: Anant S. Dave,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCR.A/1817/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CRIMINAL APPLICATION No. 1817 of 2011
 

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


 

KUMARBHAI
RAVJIBHAI VALMIK - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 2 - Respondent(s)
 

=========================================================
Appearance : 
THROUGH
JAIL for
Applicant(s) : 1, 
MRS. MANISHA L. SHAH, ADDL. PUBLIC PROSECUTOR
for Respondent(s) : 1, 
None for Respondent(s) : 2 -
3. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	

 

 
 


 

Date
: 19/07/2011 

 

 
 
ORAL
ORDER

Heard learned APP Mrs. Manisha L.
Shah for the respondent – State, who on instructions, submits
that the application for furlough preferred by the applicant convict
is pending before the competent authority and which has not yet been
decided.

In view of the above, the
competent authority is directed to decide the application for
furlough within a reasonable time limit.

With
the aforesaid observation and direction, this application stands
disposed of.

Sd/-

(Anant
S. Dave, J.)

Caroline

   

Top