Gujarat High Court Case Information System
Print
SCR.A/188/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CRIMINAL APPLICATION No. 188 of 2010
=========================================================
BHANVARBHAI
SAVDHANBHAI OAD - 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
: 09/02/2010
ORAL
ORDER
This
application by the convict has been filed through jail for releasing
him on parole.
The
present petitioner was released on furlough for the period from
6-12-2009 to 21-12-2009. The appeal of the convict prisoner was
dismissed on 21-7-2009. During the said period, he could have taken
appropriate steps to prefer appeal before the Hon’ble Apex Court but
he did not do so. Though appeal was dismissed on 21-7-2009, he did
not prefer any application earlier for the said reason.
In
view of the above, since no cogent and convincing reasons, this
application is rejected.
(M.D.SHAH,J.)
radhan
Top