Gujarat High Court Case Information System
Print
SCR.A/1038/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CRIMINAL APPLICATION No. 1038 of 2008
=========================================================
MAHESH
@ MOTIYO @ RAMESH GOVINDBHAI GADHVI - Applicant(s)
Versus
STATE
OF GUJARAT & 2 - Respondent(s)
=========================================================
Appearance
:
THROUGH
JAIL for Applicant(s)
: 1,
MR
AJ DESAI, APP for
Respondents
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE MD SHAH
Date
: 18/06/2008
ORAL
ORDER
Heard
learned APP Mr.A.J.Desai for the respondents.
The
present petition has been filed by the convict prisoner for releasing
him on furlough leave. By a recent order of this Court, the present
petitioner was released on temporary bail from 12.3.2008 to
27.4.2008. The competent authority has decided the furlough
application of the convict prisoner on the ground that, in the year
2004, he was absconding for 36 days when he was released on furlough
leave. It is pertinent to note that thereafter the petitioner was
released on furlough and surrendered in time. In view of the same,
the jail authority is directed to decide the application for furlough
of the petitioner-convict afresh in accordance with law. With the
above observation, this petition is disposed of.
(M.D.Shah,
J.)
Sreeram.
Top