Gujarat High Court
Shyam vs State on 10 February, 2010
Gujarat High Court Case Information System
Print
SCR.A/233/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CRIMINAL APPLICATION No. 233 of 2010
=========================================================
SHYAM
RAMRAJ JAYSHWAL - Applicant(s)
Versus
STATE
OF GUJARAT & 2 - Respondent(s)
=========================================================
Appearance :
THROUGH
JAIL for
Applicant(s) : 1,
Mr L R Pujari, Adddl.PUBLIC PROSECUTOR for
Respondent(s) : 1,
None for Respondent(s) : 2 -
3.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE MD SHAH
Date
: 10/02/2010
ORAL
ORDER
The
convict-prisoner has been convicted recently for the offence
punishable under section 304 Part II and seven years’ imprisonment
was imposed by the trial court.
No
cogent and convincing reasons are there in the application to grant
the prayer. Hence rejected.
[M.D.
SHAH, J.]
msp
Top