Gujarat High Court High Court

Kalidas vs State on 1 September, 2008

Gujarat High Court
Kalidas vs State on 1 September, 2008
Author: Md Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCR.A/1716/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CRIMINAL APPLICATION No. 1716 of
2008 
=========================================================

 

KALIDAS
DALSHUKHBHAI TADVI - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 2 - Respondent(s)
 

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


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE MD SHAH
		
	

 

Date
: 01/09/2008 

 

 
ORAL
ORDER

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

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 ground on the basis of which the
convict has sought his release is not cogent and convincing. Hence,
the petition is rejected.

(M.D.

Shah,J.)

Umesh/

   

Top