Gujarat High Court
Ranchodbhai vs State on 30 July, 2008
Gujarat High Court Case Information System
Print
SCR.A/1507/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CRIMINAL APPLICATION No. 1507 of 2008
=========================================================
RANCHODBHAI
BACHUBHAI VASAVA - Applicant(s)
Versus
STATE
OF GUJARAT & 2 - Respondent(s)
=========================================================
Appearance
:
THROUGH
JAIL for Applicant(s)
: 1,
MR
KP RAVAL, APP for
Respondents
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE MD SHAH
Date
: 30/07/2008
ORAL
ORDER
Heard
learned APP Mr.K.P.Raval.
The
present petition is preferred by the convict prisoner for releasing
him on parole leave to look after the family. As per the jail record,
when the convict prisoner was released on furlough leave during the
period from 12.3.2006, he surrendered late by 459 days and the police
had to procure his presence by arresting him. In view of the above,
this petition is rejected.
(M.D.Shah,
J.)
Sreeram.
Top