Gujarat High Court Case Information System
Print
SCR.A/261/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CRIMINAL APPLICATION No. 261 of 2010
=========================================================
YUSUF
DADU @ YASIN @ ABDULLA GULAM HUSSEIN, THRO' MEMUNABANU - Applicant(s)
Versus
STATE
OF GUJARAT & 2 - Respondent(s)
=========================================================
Appearance :
PARTY-IN-PERSON
for Applicant(s) : 1,
MS
TRUSHA K PATEL, APP for Respondent(s) : 1,
None for Respondent(s)
: 2 - 3.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE H.B.ANTANI
Date
: 16/03/2010
ORAL
ORDER
This
is an application preferred by the wife of the convict seeking
furlough leave for a period of 14 days. It is averred in the
application that elder brother of the convict has expired and he is
supposed to perform obsequiel ceremony.
Considering
the aforesaid aspects as well as the police papers and the jail
remarks which is produced for my perusal, I am
of the view that the applicant deserves to be enlarged on furlough
leave for a period of 14 days commencing from the date of his release
upon the applicant furnishing a bond of Rs.5,000/- (Rupees five
thousand only) with one surety of the like amount before the jail
authorities and on usual terms and
conditions. The applicant shall surrender himself immediately after
expiry of the aforesaid period.
Rule
is made absolute to the aforesaid extent.
Direct
service is permitted.
[H.B.ANTANI,
J.]
mrpandya
Top