Gujarat High Court High Court

Tajmul vs State on 22 September, 2011

Gujarat High Court
Tajmul vs State on 22 September, 2011
Author: Z.K.Saiyed,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCR.A/2339/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CRIMINAL APPLICATION No. 2339 of 2011
 

=========================================================

 

TAJMUL
ALIHASAN ANSARI - THRO' SAMSUDNISHA ANSARI - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 2 - Respondent(s)
 

=========================================================
 
Appearance
: 
MRS
SHILPA R SHAH for
Applicant(s) : 1, 
MR HL JANI, APP for Respondent(s) : 1, 
RULE
NOT RECD BACK for Respondent(s) : 2 -
3. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE Z.K.SAIYED
		
	

 

Date
: 22/09/2011 

 

ORAL
ORDER

Heard
learned Advocate for the applicant and learned APP, appearing on
behalf of the respondent – State.

The
applicant has filed this application for grant of furlough learned
and/or temporary bail on the ground of marriage of his daughter,
which is fixed on 26.10.2011.

Learned
Advocate for the applicant has contended that in the month of July,
2011, the applicant has applied before the concerned Authority for
furlough leave. However, the same has yet not decided.

Learned
APP Mr. Jani has produced the jail record of the applicant. He has
also contended that the Authority will decide the application, filed
by the applicant, as early as possible, in accordance with law.

In
view of above, keeping this application pending, the concerned
Authority is directed to decide the application for furlough leave,
made by the applicant, within 15 days from the date of receipt of
this order, in accordance with law.

The
matter is adjourned to 10th October, 2011. D.S. Permitted.

(Z.K.SAIYED,
J.)

sas

   

Top