Gujarat High Court High Court

Ganpat vs State on 27 June, 2008

Gujarat High Court
Ganpat vs State on 27 June, 2008
Author: Md Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCR.AO/12220/1981	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CRIMINAL APPLICATION No. 1222 of
2008 
=========================================================

 

GANPAT
DALSUKHBHAI VASAVA - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 2 - Respondent(s)
 

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


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE MD SHAH
		
	

 

Date
: 27/06/2008 

 

 
ORAL
ORDER

1. By
way of this petition through jail, the convict-petitioner has prayed
to release him on parole leave for a period of forty five days.

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.. The ground on the basis of which the
convict has sought his release is not cogent and convincing. Hence,
the petition stands dismissed.

(M.D.

Shah,J.)

Umesh/

   

Top