Gujarat High Court
Pravin vs State on 18 June, 2008
Gujarat High Court Case Information System
Print
CR.MA/6568/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 6568 of 2008
In
CRIMINAL
APPEAL No. 1445 of 2005
=========================================================
PRAVIN
@ PAVO VALLABHBHAI - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance
:
THROUGH
JAIL for Applicant(s)
: 1,
MR AJ DESAI, APP for Respondents
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE MD SHAH
Date
: 18/06/2008
ORAL
ORDER
Heard
learned APP Mr.A.J.Desai for the respondents.
It
is submitted that the convict prisoner has been recently convicted
and sentenced to undergo 7 years imprisonment. Further, the convict
prisoner has been released on temporary leave in the month of
Feb.2008. No cogent and convincing reasons have been given. Hence,
the application is rejected.
(M.D.Shah,
J.)
Sreeram.
Top