Gujarat High Court
Viramdev vs State on 11 August, 2010
Gujarat High Court Case Information System
Print
SCR.A/1516/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CRIMINAL APPLICATION No. 1516 of 2010
=========================================================
VIRAMDEV
NONDHUBHA JADEJA - Applicant(s)
Versus
STATE
OF GUJARAT & 2 - Respondent(s)
=========================================================
Appearance
:
MR
VIRAT G POPAT for
Applicant(s) : 1,
MR AJ DESAI ADDITIONAL PUBLIC PROSECUTOR for
Respondent(s) : 1,
None for Respondent(s) : 2 -
3.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE Z.K.SAIYED
Date
: 11/08/2010
ORAL
ORDER
Leave
to amend.
Rule.
Learned APP Mr. Desai waives service of the Rule on behalf of the
respondent State.
This
is an application filed by the applicant accused through jail
with a prayer to direct the respondents Authority to decide the
application dated 11.5.2010 regarding furlough leave of the applicant
expeditiously.
Heard.
Considering
the submissions made by the parties and the averments stated in the
application, the Authority is directed to decide the application
within 15 days from the receipt of the copy of this order. The
application is partly allowed. Rule is made absolute to the aforesaid
extent.
(Z.K.SAIYED,J.)
ynvyas
Top