Gujarat High Court Case Information System
Print
SCR.A/2292/2006 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CRIMINAL APPLICATION No. 2292 of 2006
=========================================================
MAGHJI
JUVARJI - Applicant(s)
Versus
STATE
OF GUJARAT & 2 - Respondent(s)
=========================================================
Appearance
:
THROUGH
JAIL for Applicant(s)
: 1,
MR PD BHATE, APP for Respondent(s) : 1,
None for
Respondent(s) : 2 -
3.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 08/01/2007
ORAL
ORDER
1. By
way of this petition, through jail, the petitioner has prayed for
grant of furlough leave.
2. Heard
Mr Bhate, learned APP for the State and perused the materials placed
on record. From the records, it is borne out that in view of the
fact that the police opinion and the statement of the surety had not
been received the concerned authority did not grant leave to the
petitioner.
3. As
a result of hearing and perusal of records, I am of the view that
interest of justice will be served to direct the concerned authority
to reconsider the application of the petitioner after receipt of such
opinion from the police and the statement of the concerned surety.
4. In
that view of the matter, the concerned authority shall direct the
police authorities to submit an opinion within a period of four weeks
and on receipt of such opinion alongwith the statement of the
concerned surety the application of the petitioner shall be
reconsidered by the concerned authority.
5. With
the above directions and observations, this petition stands disposed
of.
(K.S.
JHAVERI, J.)
Divya//
Top