Gujarat High Court High Court

Ramanbhai vs State on 18 June, 2008

Gujarat High Court
Ramanbhai vs State on 18 June, 2008
Author: Md Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCR.A/1030/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CRIMINAL APPLICATION No. 1030 of 2008
 

 
=========================================================

 

RAMANBHAI
PUJABHAI VAGHRI - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 2 - Respondent(s)
 

=========================================================
 
Appearance
: 
THROUGH
JAIL for Applicant(s)
: 1, 
MR
AJ DESAI, APP for
Respondents 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE MD SHAH
		
	

 

				Date
: 18/06/2008 

 

ORAL
ORDER

Heard
learned APP Mr.A.J.Desai for the respondents.

The
petitioner convict-prisoner has filed the present petition for
seeking his release on furlough leave. He has been convicted by the
judgment and order dated 14.11.2006 by the Fast Track Court, Vadodara
for the offences punishable under Section 302 of IPC and sentenced
him to undergo life imprisonment. He has been convicted and sentenced
recently on 14.11.2006. No cogent and convincing reasons have been
given. Further, taking into consideration the adverse police
opinion, this petition is rejected.

However,
the petitioner is at liberty to file fresh furlough application after
six months as per the Rules.

(M.D.Shah,
J.)

Sreeram.

   

Top