Gujarat High Court High Court

Mahmad vs State on 11 January, 2011

Gujarat High Court
Mahmad vs State on 11 January, 2011
Author: Akil Kureshi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCR.A/2671/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CRIMINAL APPLICATION No. 2671 of 2010
 

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

 

MAHMAD
TAIYAB SEDHA - 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
: 11/01/2011 

 

 
 
ORAL
ORDER

Rule.

Learned APP Mr. Sejpal waives service of rule for respondent State.

The
petitioner convict was denied furlough leave by order dated
27.11.2010 on the ground that there is possibility of his absconding,
considering that previously he had absconded for 329 days.

From
the jail record, however, I find that the period of absconding
pertained to year 2005-2006. Four more years have passed since then.

Under
the circumstances, petitioner is ordered to be released on furlough
leave for a period of 14 days on his depositing an amount of
Rs.10,000/-(Rupees Ten Thousand) before the jail authorities. Upon
completion of the said furlough leave period, he shall surrender
before the jail authorities. Application is disposed of. Rule made
absolute accordingly.

Order
shall be communicated to the prisoner in jail by the Registry.

(Akil
Kureshi,J.)

(raghu)

   

Top