Gujarat High Court Case Information System
Print
SCR.A/1501/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CRIMINAL APPLICATION No. 1501 of 2011
=========================================================
RANJITSINGH
DAJUBHAI JADEJA - 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
: 24/06/2011
ORAL
ORDER
1.
Rule. Mr.Dabhi, learned Additional Public Prosecutor waives
service of notice of Rule on behalf of respondent State.
2. The
present application has been preferred by the convict-applicant
seeking furlough leave.
4. Having
considered the contents made in the application, and looking to the
jail record and the copy of the order dated 08.03.2011 passed by this
Court (Coram:Anant S. Dave, J.), placed by learned APP, which shows
that the applicant-convict has remained absconding for 6678 days, no
case to grant furlough leave to the applicant convict is made out.
5.
In view of the above, present application is rejected. Rule is
discharged.
(K.M.THAKER,
J.)
Amit
Top