Gujarat High Court High Court

Popatbhai vs State on 17 November, 2008

Gujarat High Court
Popatbhai vs State on 17 November, 2008
Author: Z.K.Saiyed,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCR.A/218620/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CRIMINAL APPLICATION No. 2186 of
2008 
=========================================================

 

POPATBHAI
MOHANBHAI - 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 furlough leave.

Heard,
Mr. Hasurkar, learned APP and perused the documents placed on record.
In view of the fact that the convict is recently convicted by the
trial Court i.e. on 12.05.2008 and he is sentenced to undergo
imprisonment for life, this petition deserves to be rejected and is
rejected.

(Z.K.SAIYED,
J.)

Umesh/

   

Top