Gujarat High Court
Hasmukhbhai vs State on 3 September, 2010
Gujarat High Court Case Information System
Print
SCR.A/427/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CRIMINAL APPLICATION No. 427 of 2008
=========================================================
HASMUKHBHAI
@ CHAKO ISHVARBHAI - Applicant(s)
Versus
STATE
OF GUJARAT & 2 - Respondent(s)
=========================================================
Appearance
:
THROUGH
JAIL for Applicant(s)
: 1,
MR
LR PUJARI, APP for
Respondents.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE MD SHAH
Date
: 07/03/2008
ORAL
ORDER
By
this application, the applicant convict prisoner has prayed for
releasing him on parole leave for a period of 45 days. Recently, the
convict prisoner has been released on furlough leave for 14 days from
9.2.2008 to 22.2.2008. No cogent and convincing reasons have been
mentioned for releasing him on parole leave. Hence, this
application is rejected. However, liberty is granted to the
applicant convict prisoner to move fresh application after a
reasonable period of time.
(M.D.Shah,
J.)
Sreeram.
Top