Gujarat High Court Case Information System Print CR.MA/9647/2008 2/ 2 ORDER IN THE HIGH COURT OF GUJARAT AT AHMEDABAD CRIMINAL MISC.APPLICATION No. 9647 of 2008 In CRIMINAL APPEAL No. 1337 of 2008 ========================================================= REVABHAI PANCHABHAI KOLI,THRO'SON PUNJABHAI RAVABHAI PANCHA - Applicant Versus STATE OF GUJARAT & 1 - Respondents ========================================================= Appearance : MR SUNIL C PATEL for the Applicant. MR AJ DESAI, APP for the Respondent. ========================================================= CORAM : HONOURABLE MR.JUSTICE R.P.DHOLAKIA and HONOURABLE MR.JUSTICE DN PATEL Date : 30/07/2008 ORAL ORDER
(Per
: HONOURABLE MR.JUSTICE R.P.DHOLAKIA)
1. Rule.
Mr.Desai, Learned Additional Public Prosecutor for the respondent,
waives service of rule.
2. Heard
learned counsel for the respective parties. This application has been
preferred to release convict prisoner on temporary bail for the
reason stated in the application.
3. Learned
counsel for the applicant submitted that the applicant will apply for
furlough and in that event, jail authority may be directed to decide
the same within a week from the date of his application.
4. Since
we do not think it fit to release the convict on temporary bail, this
application is rejected. The applicant is entitled for furlough leave
and, therefore, the jail authority is hereby directed to decide about
the same within a week from the date of his application. Rule is
discharged. Direct service permitted.
(R.P.Dholakia,J)
(D.N.Patel,J)
*dipti
Top