Gujarat High Court High Court

Jayantibhai vs State on 29 January, 2010

Gujarat High Court
Jayantibhai vs State on 29 January, 2010
Author: Md Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCR.A/121/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CRIMINAL APPLICATION No. 121 of 2010
 

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


 

JAYANTIBHAI
MOHANBHAI VAGHELA - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 2 - Respondent(s)
 

=========================================================
 
Appearance : 
THROUGH
JAIL for
Applicant(s) : 1, 
Mr L R Pujari, Addl. PUBLIC PROSECUTOR for
Respondent(s) : 1, 
None for Respondent(s) : 2 -
3. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE MD SHAH
		
	

 

 
 


 

Date
: 29/01/2010 

 

 
 
ORAL
ORDER

Father
of the convict-prisoner expired one year back. Mother of the convict
prisoner made application before the District Magistrate, Kheda at
Nadiad. The said application for parole was rejected by the District
Magistrate by order dated 11.12.2009. The said order is challenged
by way of filing this application. The convict-prisoner was released
for 10 days during October, 2009 in pursuance of the order of this
court.

No cogent and
convincing reasons are stated in the application to grant the prayer.
Hence this application is rejected.

[M.D.

SHAH, J.]

msp

   

Top