Gujarat High Court
Kanubhai vs State on 31 March, 2011
Gujarat High Court Case Information System
Print
SCR.A/171/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CRIMINAL APPLICATION No. 171 of 2010
=========================================================
KANUBHAI
SHANKERBHAI NAYAK - Applicant(s)
Versus
STATE
OF GUJARAT & 2 - Respondent(s)
=========================================================
Appearance
:
THROUGH
JAIL for
Applicant(s) : 1,
MR LR PUJARI, APP for Respondent(s) : 1,
None
for Respondent(s) : 2 -
3.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE MD SHAH
Date
: 03/02/2010
ORAL
ORDER
The
convict prisoner has preferred this application for releasing him on
parole leave to enable him to make necessary arrangement as he
intends to challenge the judgment and order dated 15.3.1008 passed by
this Court, dismissing his appeal bearing Criminal Appeal No.679 of
2001. After dismissal of the appeal, now about one year and nine
months have been passed. No cogent and convincing reasons. Hence, the
petition is rejected.
(M.D.Shah, J.)
Sreeram.
Top