Gujarat High Court Case Information System
Print
SCR.AO/2184200/1981 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CRIMINAL APPLICATION No. 2184 of
2008
=========================================================
RAMESHBHAI
DIWALBHAI VASAVA - Applicant(s)
Versus
STATE
OF GUJARAT & 2 - Respondent(s)
=========================================================
Appearance
:
THROUGH
JAIL for Applicant(s)
: 1,
MR SP HASURKAR ASST. PUBLIC PROSECUTOR for
Respondents.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE Z.K.SAIYED
Date
: 17/11/2008
ORAL
ORDER
By
way of this petition through jail, the petitioner-convict has prayed
to release him on parole leave for a period of 45 days so as to
enable him to repair his house.
Heard,
Mr. Hasurkar, learned APP and perused the documents placed on record.
From the jail record it transpires that recently in the month of
July, 2008, the convict was released on parole leave for a period of
five days. Apart from that, the ground on the basis of which the
convict has sought his release is not cogent and convincing, and
hence, this petition deserves to be dismissed and is dismissed.
(Z.K.SAIYED,
J.)
Umesh/
Top