Gujarat High Court
Satishbhai vs State on 9 July, 2008
Gujarat High Court Case Information System
Print
SCR.A/1343/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CRIMINAL APPLICATION No. 1343 of 2008
=========================================================
SATISHBHAI
@ KALU HATHODI BHIKHABHAI PATEL - Applicant(s)
Versus
STATE
OF GUJARAT & 2 - Respondent(s)
=========================================================
Appearance
:
THROUGH
JAIL for
Applicant.
Ms. Darshna Pandit, APP for the
respondents.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE MD SHAH
Date
: 09/07/2008
ORAL
ORDER
The
applicant-convict prisoner has preferred Criminal Appeal no.1176/2005
against the judgment and order passed by the City Sessions Court in
Sessions Case no.3/2003 which came to be dismissed on 8th
February, 2006. Thereupon, the convict-prisoner was released on
furlough in June, 2006 as well as in the month of November, 2006.
During this period, the applicant-convict prisoner could have
preferred appeal before the Supreme Court.
In
view of the above, this application for parole cannot be granted.
Hence, rejected.
(M.D.Shah,J.)
lee.
Top