Gujarat High Court
Vinod vs State on 13 December, 2010
Gujarat High Court Case Information System
Print
SCR.A/2301/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CRIMINAL APPLICATION No. 2301 of 2010
=============================================
VINOD
DEVJI - Applicant(s)
Versus
STATE
OF GUJARAT & 2 - Respondent(s)
=============================================
Appearance
:
THROUGH JAIL for Applicant(s) :
1,
MR LR PUJARI ADDL. PUBLIC PROSECUTOR for Respondent(s) :
1,
None for Respondent(s) : 2 -
3.
=============================================
CORAM
:
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 13/12/2010
ORAL
ORDER
The
applicant-convict undergoing imprisonment pursuant to the judgment
dated 30.8.2003 and 19.1.2005 passed by Fast Track Court,
Surrendranagar, Gujarat and Additional Sessions Court, Solapur, for
the offences punishable under Section 302 of IPC has preferred this
application for grant of furlough, since the competent authority has
rejected such application on the ground that the real brother of the
applicant apprehended danger to their family. Besides, it is open
for the applicant to apply for furlough after a period of six months.
At
this stage, this application is not entertained and is rejected
accordingly.
[ANANT
S. DAVE, J .]
//smita//
Top