Gujarat High Court High Court

Ajmalji vs State on 1 July, 2008

Gujarat High Court
Ajmalji vs State on 1 July, 2008
Author: Md Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCR.A/1241/2008	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CRIMINAL APPLICATION No. 1241 of 2008
 

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

 

AJMALJI
HARIJI THAKOR THROUGH HARIJI RAMAJI THAKOR - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 2 - Respondent(s)
 

=========================================================
 
Appearance
: 
THROUGH
JAIL for Applicant(s)
: 1, 
MR IM PANDYA ASST. PUBLIC PROSECUTOR for
Respondent. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE MD SHAH
		
	

 

 
 


 

Date
: 01/07/2008 

 

 
 
ORAL
ORDER

1. By
way of this petition, the petitioner-convict has prayed to grant
parole leave application preferred by him before respondent No.3.

2. Heard.

I have perused the relevant record. The convict is sentenced to
undergo imprisonment for life for the offence punishable under
Section 302 of the I.P.C.. From the record it transpires that the
application for parole leave preferred by the convict was rejected by
respondent No.3 since nobody was ready to stand as surety for the
convict. Respondent No.3 is, therefore, directed to consider the
case of the convict for leave if anybody shows his / her willingness
to stand as surety on behalf of the convict.

3. With
the above direction, the petition stands disposed of.

(M.D.

Shah,J.)

Umesh/

   

Top