Gujarat High Court Case Information System
Print
SCR.A/1382/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CRIMINAL APPLICATION No. 1382 of 2008
=========================================================
SURESHBHAI
JASHMATBHAI VAGHELA - Applicant(s)
Versus
STATE
OF GUJARAT & 2 - Respondent(s)
=========================================================
Appearance
:
THROUGH
JAIL for Applicant(s)
: 1,
MS
DARSHANA PANDIT, APP for
Respondents
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE MD SHAH
Date
: 15/07/2008
ORAL
ORDER
Heard
learned APP Ms.Darshana Pandit.
This
application has been preferred by the convict prisoner through jail
seeking his release on furlough leave on the ground of illness of his
parents as well as helping them financially.
As
per the order dated 19.6.2008 of the IG Prisons, the convict prisoner
is at liberty to file furlough application again after six months of
rejection of such application, as per the provisions of Rule 9 of
Prisons (Mumbai Furlough and Parole) Rules, 1959. Further, when he
was released in the month of April 2006, he surrendered late by 181
days to the jail authority. There is adverse police opinion also
against him. In view of the above, this application is rejected.
(M.D.Shah,
J.)
Sreeram.
Top