Gujarat High Court High Court

Irshad vs State on 28 January, 2010

Gujarat High Court
Irshad vs State on 28 January, 2010
Author: Md Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCR.A/2548/2009	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CRIMINAL APPLICATION No. 2548 of 2009
 

 
 
=========================================================

 

IRSHAD
AHMED @ ABDUL HAMID - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 2 - Respondent(s)
 

=========================================================
 
Appearance
: 
THROUGH
JAIL for
Applicant(s) : 1, 
Mr.L.R.Pujari, APP  for Respondent(s) : 1, 
None
for Respondent(s) : 2 -
3. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE MD SHAH
		
	

 

 
 


 

Date
: 28/01/2010 

 

ORAL
ORDER

This
application by the convict has been filed through jail for releasing
him on parole.

It
is to be noted that recently for the period from 13-10-2009 to
1-11-2009, the convict was released on parole for 20 days on the
same ground. By this application, it is submitted that due to
vacation, he could not take appropriate steps to approach the
Hon’ble Apex Court. Since no cogent and convincing reasons have been
shown, this application is rejected.

(M.D.SHAH,J.)

radhan

   

Top