Gujarat High Court High Court

Hirabhai vs State on 5 August, 2008

Gujarat High Court
Hirabhai vs State on 5 August, 2008
Author: Md Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCR.A/1554/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CRIMINAL APPLICATION No. 1554 of
2008 
=========================================================

 

HIRABHAI
@ KANIO FATESING VASAVA - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 2 - Respondent(s)
 

=========================================================
 
Appearance
: 
THROUGH
JAIL for Applicant(s)
: 1, 
MR KP RAVAL ASST. PUBLIC PROSECUTOR for
Respondents. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE MD SHAH
		
	

 

Date
: 05/08/2008 

 

ORAL
ORDER

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

2. Heard.

I have perused the relevant record. The convict is sentenced to
undergo imprisonment for seven years for the offence punishable under
section 304(Part-II) of the I.P.C.. From the record it transpires
that the convict is recently convicted for the aforesaid offence i.e.
on 26.10.2007. Hence, the petition is rejected.

(M.D.

Shah,J.)

Umesh/

   

Top