Gujarat High Court
Ganpat vs State on 27 June, 2008
Gujarat High Court Case Information System
Print
SCR.AO/12220/1981 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CRIMINAL APPLICATION No. 1222 of
2008
=========================================================
GANPAT
DALSUKHBHAI VASAVA - Applicant(s)
Versus
STATE
OF GUJARAT & 2 - Respondent(s)
=========================================================
Appearance
:
THROUGH
JAIL for Applicant(s)
: 1,
MR AD DESAI ASST. PUBLIC PROSECUTOR for
Respondent.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE MD SHAH
Date
: 27/06/2008
ORAL
ORDER
1. By
way of this petition through jail, the convict-petitioner has prayed
to release him on parole leave for a period of forty five days.
2. Heard.
I have perused the relevant record. The convict is sentenced to
undergo imprisonment for life for the offence punishable under
Section 302 of the I.P.C.. The ground on the basis of which the
convict has sought his release is not cogent and convincing. Hence,
the petition stands dismissed.
(M.D.
Shah,J.)
Umesh/
Top