Gujarat High Court
Lalmohammed vs State on 25 August, 2011
Gujarat High Court Case Information System
Print
SCR.A/609/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CRIMINAL APPLICATION No. 609 of
2011
=========================================================
LALMOHAMMED
@ BABBAN MANJUR - 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,
RULE SERVED for Respondent(s) : 2 -
3.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 25/08/2011
ORAL
ORDER
Learned
APP Mrs. Manisha L. Shah places on record a communication dated
23.08.2011 received from the Superintendent of Police, Giridih,
Jharkhand informing the unwillingness on part of the surety to stand
by the accused if he is released on furlough.
In
view of the above, it will be open for the applicant to avail and
name another surety who could stand by so that the authority can
consider the application for furlough in accordance with law.
With
the aforesaid observation and direction, this application stands
disposed of. Accordingly, Registry is directed to inform the
applicant about this order.
Sd/-
(Anant
S. Dave, J.)
Caroline
Top