Gujarat High Court High Court

Iqbal vs State on 9 February, 2011

Gujarat High Court
Iqbal vs State on 9 February, 2011
Author: Akil Kureshi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCR.A/278/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CRIMINAL APPLICATION No. 278 of 2011
 

 
=================================================


 

IQBAL
ABDUL SAMIA MALEK - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 2 - Respondent(s)
 

=================================================
 
Appearance : 
THROUGH
JAIL for Applicant(s) : 1, 
MR DC SEJPAL, ADDL. PUBLIC PROSECUTOR
for Respondent(s) : 1, 
None for Respondent(s) : 2 -
3. 
=================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE AKIL KURESHI
		
	

 

 
 


 

Date
: 09/02/2011 

 

ORAL
ORDER

The
application is received from the convict seeking parole to enable him
to file appeal to the Supreme Court against the judgment of
confirmation of his conviction. However, I find that such judgment
was rendered on 18.4.2009. For this very purpose he was granted,
initially, time for 7 days in June, 2009. Such period was extended by
another 10 days upto 10.8.2009. Thereafter, also he was released on 3
different occasions, of course for different purposes between
January, 2010 to November, 2010. The reasons stated is, therefore,
not convincing, particular, looking to his recent spell of liberty.
This application is turned down. The order may be communicated to the
prisoner through jail authorities.

(Akil
Kureshi, J. )

sudhir

   

Top