Gujarat High Court
Irshad vs State on 28 January, 2010
Gujarat High Court Case Information System
Print
SCR.A/2548/2009 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CRIMINAL APPLICATION No. 2548 of 2009
=========================================================
IRSHAD
AHMED @ ABDUL HAMID - Applicant(s)
Versus
STATE
OF GUJARAT & 2 - Respondent(s)
=========================================================
Appearance
:
THROUGH
JAIL for
Applicant(s) : 1,
Mr.L.R.Pujari, APP for Respondent(s) : 1,
None
for Respondent(s) : 2 -
3.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE MD SHAH
Date
: 28/01/2010
ORAL
ORDER
This
application by the convict has been filed through jail for releasing
him on parole.
It
is to be noted that recently for the period from 13-10-2009 to
1-11-2009, the convict was released on parole for 20 days on the
same ground. By this application, it is submitted that due to
vacation, he could not take appropriate steps to approach the
Hon’ble Apex Court. Since no cogent and convincing reasons have been
shown, this application is rejected.
(M.D.SHAH,J.)
radhan
Top