Gujarat High Court Case Information System
Print
CR.MA/3137/2011 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 3137 of 2011
In
CRIMINAL
APPEAL No. 1727 of 2006
=========================================================
MOHMED
IRFAN NIZAMMUDDIN - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance
:
THROUGH
JAIL for
Applicant(s) : 1,
MR JK SHAH, APP for Respondent(s) : 1,
None
for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE RAVI R.TRIPATHI
and
HONOURABLE
MR.JUSTICE P.P.BHATT
Date
: 25/03/2011
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE RAVI R.TRIPATHI)
Heard
learned APP Mr.J.K.Shah for the respondent State.
Learned
APP made available for perusal the statement recorded on 21.3.2011
that of the convict. The fact that furlough is granted, but as the
surety of the convict could not manage a sum of Rs.5000/- (Rupees
five thousand only), it was expected of the convict to make an
application for exemption from the said condition. The statement
recorded on 21.3.2011 reflects the attitude of the convict wherein he
has stated that the High Court has not ordered to make any such
application for exemption from the said condition.
In
view of the contents of the statement dated 21.3.2011, no substance
is found in the application. Application stands rejected.
(RAVI
R.TRIPATHI,J)
(P.P.BHATT,J)
pathan
Top