Gujarat High Court
Vinod vs State on 14 October, 2008
Gujarat High Court Case Information System
Print
SCR.A/1985/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CRIMINAL APPLICATION No. 1985 of 2008
=========================================================
VINOD
BHIKHARI RAKTU THAKUR (NAI) - Applicant(s)
Versus
STATE
OF GUJARAT & 2 - Respondent(s)
=========================================================
Appearance
:
THROUGH
JAIL for Applicant(s)
: 1,
PUBLIC PROSECUTOR for Respondent(s) : 1,
None for
Respondent(s) : 2 -
3.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE MD SHAH
Date
: 14/10/2008
ORAL
ORDER
There
are no cogent, compelling or convincing reasons for the grant of
parole. Hence, rejected.
(M.D.Shah,
J.)
sudhir
Top