Gujarat High Court High Court

Bharmalbhai vs State on 25 June, 2008

Gujarat High Court
Bharmalbhai vs State on 25 June, 2008
Author: Md Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCR.A/1171/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CRIMINAL APPLICATION No. 1171 of 2008
 

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

 

BHARMALBHAI
@ BHALKA JETHIABHAI VASAVA - 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
: 25/06/2008 

 

 
 
ORAL
ORDER

Heard
learned APP Mr.A.J.Desai.

The
convict prisoner has preferred this petition for his release on
parole leave on the ground of taking care of his ailing father. The
petitioner is recently convicted and in support of his averments made
in the petition, no documentary evidence is produced. Hence, this
petition is rejected.

(M.D.Shah,
J.)

Sreeram.

   

Top