Gujarat High Court
Keshubhai vs State on 24 October, 2008
Gujarat High Court Case Information System
Print
SCR.A/2124/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CRIMINAL APPLICATION No. 2124 of 2008
=========================================
KESHUBHAI
GOKALDAS - Applicant(s)
Versus
STATE
OF GAJARAT & 2 - Respondent(s)
=========================================
Appearance :
THROUGH
JAIL for Applicant(s) : 1,
MR SP HASURKAR, ADDL.PUBLIC PROSECUTOR
for Respondent(s) : 1,
None for Respondent(s) : 2 -
3.
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE MD SHAH
Date
: 24/10/2008
ORAL
ORDER
There
are no cogent, compelling or convincing reasons for the grant of
furlough. Hence, rejected.
(M.D.Shah,
J.)
sudhir
Top