Gujarat High Court Case Information System
Print
SCR.A/2077/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CRIMINAL APPLICATION No. 2077 of
2010
=========================================================
PATEL
SUBHASHKUMAR BABALDAS - Applicant(s)
Versus
STATE
OF GUJARAT & 2 - Respondent(s)
=========================================================
Appearance
:
BY
COMPLAINT BOX for
Applicant(s) : 1,
MR. KARTIK PANDYA PUBLIC PROSECUTOR for
Respondent(s) : 1,
RULE NOT RECD BACK for Respondent(s) : 2 -
3.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE AKIL KURESHI
Date
: 28/10/2010
ORAL
ORDER
1. This
petition received through jail from convict-prisoner complaining that
he is not being permitted to meet relatives and relatives are not
permitted to visit him on the ground that he had jumped from furlough
leave.
2. Learned
APP, however on written instructions stated that relatives of the
petitioner are being permitted to visit as per the Jail Rules.
3. Under
the circumstances, no further order is necessary. It is expected that
as per the rules & regulations applicable, friends and relatives
of the petitioner may be permitted to meet him as per the rule. The
petition is disposed of accordingly.
(Akil Kureshi, J.)
Safir*
Top