Gujarat High Court Case Information System
Print
SCR.A/1444/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CRIMINAL APPLICATION No. 1444 of 2008
=========================================================
VINUBHAI
TEJABHAI - Applicant(s)
Versus
STATE
OF GUJARAT & 2 - Respondent(s)
=========================================================
Appearance
:
THROUGH
JAIL for Applicant(s)
: 1,
MR.U.R.BHATT,
ADDL. PUBLIC
PROSECUTOR for
Respondent(s) : 1,
None
for Respondent(s) : 2 -
3.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE MD SHAH
Date
: 22/07/2008
ORAL
ORDER
The
petitioner-convict-prisoner was convicted for the offence punishable
under Section 302 of the Indian Penal Code and was sentenced to
undergo life imprisonment. Against the said judgment and order of
conviction and sentence, the convict has preferred the Criminal
Appeal No.727 of 1999 which has been dismissed by this Hon’ble Court
vide its judgment and order dated 3rd March, 2007.
The
ground mentioned in the application for releasing the convict on
parole in not satisfactory. Hence, no case is made to release the
convict on parole. The present petition stands dismissed.
(M.D.SHAH,
J.)
sompura
Top