Gujarat High Court Case Information System
Print
SCR.A/1610/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CRIMINAL APPLICATION No. 1610 of 2008
=========================================================
MANOJ
VALMIKI PANDEY - Applicant(s)
Versus
STATE
OF GUJARAT & 2 - Respondent(s)
=========================================================
Appearance
:
THROUGH
JAIL for Applicant(s)
: 1,
MR
KP RAVAL, APP for
Respondents
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE MD SHAH
Date
: 13/08/2008
ORAL
ORDER
The
present petitioner convict prisoner has preferred this petition for
releasing him on parole leave for approaching the Hon’ble Apex Court
for filing appeal, as his appeal being Criminal Appeal No. 1028 of
2002 has been dismissed by this Court on 3.4.2007. He has been
convicted by the Addl.Sessions Judge, Vadodara for the offences
punishable under Sections 8(C) and 20(B) of the NDPS Act and
sentenced to undergo imprisonment for ten years and to pay a fine of
Rs.1 lakh, in default to further undergo rigorous imprisonment of
six months. Taking into consideration the seriousness of the offence,
this petition is rejected.
(M.D.Shah,
J.)
Sreeram.
Top