Gujarat High Court Case Information System
Print
SCR.A/1431/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CRIMINAL APPLICATION No. 1431 of 2011
=========================================================
PARBATSINH
SHIVNATHSINH TOMAR - Applicant(s)
Versus
STATE
OF GUJARAT & 2 - Respondent(s)
=========================================================
Appearance
:
THROUGH
JAIL for
Applicant(s) : 1,
MR LB DABHI ADDL.PUBLIC PROSECUTOR for
Respondent(s) : 1,
None for Respondent(s) : 2 -
3.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE K.M.THAKER
Date
: 20/06/2011
ORAL
ORDER
Rule.
Mr. Dabhi, learned APP, waives service of notice of rule on behalf of
the respondent-State.
2. The
applicant, a convict for the offence punishable under sections 302,
114 and 201 of the Indian Penal Code, has taken out present
application seeking furlough leave so that he can fulfill his social
responsibilities towards his parents who are in financial
difficulties.
3. Having
regard to the facts of the case, present application can be disposed
of by directing the competent authority to consider the applicant’s
request/application in light of documents produced by applicant along
with the present application. The competent authority shall take
appropriate decision within 10 days and intimate the applicant
accordingly.
4. With
the above direction, present application is disposed of. Rule is
made absolute to the aforesaid extent. Direct service is permitted.
[K.M.Thaker,
J.]
Amit
Top