Gujarat High Court High Court

Hamir vs State on 27 June, 2008

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

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCR.A/1193/2008	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CRIMINAL APPLICATION No. 1193 of
2008 
=========================================================

 

HAMIR
KHODA VIRAS - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 2 - Respondent(s)
 

=========================================================
 
Appearance
: 
THROUGH
JAIL for Applicant(s)
: 1, 
MR AJ DESAI ASST. PUBLIC PROSECUTOR for Respondent(s) :
1, 
None for Respondent(s) : 2 -
3. 
=========================================================


 
	  
	 
	  
		 
			 

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 interim bail.

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 convict has preferred the present
petition seeking his release on the ground so as to enable him to
approach the Hon’ble Apex Court against his conviction. From the
record it transpires that the appeal
of the convict being Criminal Appeal No.448 of 1998 was dismissed by
the Court on 8th September, 2006 and then after the
convict was released for three times and during that time the convict
could have approached the Hon’ble Apex Court. But, he did not chose
to do so. Hence, the present petition stands dismissed.

(M.D.

Shah,J.)

Umesh/

   

Top