Gujarat High Court
Dholjibhai vs State on 28 January, 2010
Gujarat High Court Case Information System
Print
SCR.A/2550/2009 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CRIMINAL APPLICATION No. 2550 of 2009
=========================================================
DHOLJIBHAI
CHHIPABHAI NAYAK - Applicant(s)
Versus
STATE
OF GUJARAT & 2 - Respondent(s)
=========================================================
Appearance
:
THROUGH
JAIL for
Applicant(s) : 1,
Mr.L.R.Pujari, APP for Respondent(s) : 1,
None
for Respondent(s) : 2 -
3.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE MD SHAH
Date
: 28/01/2010
ORAL
ORDER
This
application by the convict has been filed through jail for releasing
him on parole.
It
is to be noted that in July, 2009 the convict was released for 14
days but he did not surrender in time and he was arrested by the
police. Since no cogent and convincing reasons have been shown, this
application is rejected.
(M.D.SHAH,J.)
radhan
Top