Gujarat High Court High Court

Ramabhai vs State on 30 July, 2008

Gujarat High Court
Ramabhai vs State on 30 July, 2008
Author: Md Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCR.A/1512/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CRIMINAL APPLICATION No. 1512 of 2008
 

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

 

RAMABHAI
BHURABHAI SOLANKI - 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
: 30/07/2008 

 

 
 
ORAL
ORDER

Heard
learned APP Mr.K.P.Raval.

This
petition has been preferred by the convict prisoner for releasing him
on parole leave. No cogent and convincing reasons. Hence, the
petition is rejected.

(M.D.Shah,J.)

Sreeram.

   

Top