Gujarat High Court Case Information System
Print
SCR.A/1411/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CRIMINAL APPLICATION No. 1411 of 2008
=========================================================
FARUQBHAI
KARIMBHAI MANSURI - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance
:
MR
MATAFER R PANDE for
Applicant(s) : 1,
MS.D.S.PANDIT,
ADDL. PUBLIC
PROSECUTOR for
Respondent(s) : 1,
None
for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE MD SHAH
Date
: 22/07/2008
ORAL
ORDER
The
petitioner-convict has preferred the present petition to release him
on parole for 10 days.
Having
gone through the contents of the petition, no case is made out in
favour of the petitioner to release him on parole because no cogent
and convincing reasons has been assigned by the petitioner in the
petition.
However,
the petitioner is at liberty to move before the competent authority
with an application for release him on parole, and if, such
application is moved by the petitioner then the competent authority
will decide such application in accordance with the law.
(M.D.SHAH,
J.)
sompura
Top