Gujarat High Court High Court

Manoj vs State on 13 August, 2008

Gujarat High Court
Manoj vs State on 13 August, 2008
Author: Md Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCR.A/1610/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CRIMINAL APPLICATION No. 1610 of 2008
 

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

 

MANOJ
VALMIKI PANDEY - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 2 - Respondent(s)
 

=========================================================
 
Appearance
: 
THROUGH
JAIL for Applicant(s)
: 1, 
MR
KP RAVAL, APP for
Respondents 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE MD SHAH
		
	

 

 
 


 

Date
: 13/08/2008 

 

 
 
ORAL
ORDER

The
present petitioner convict prisoner has preferred this petition for
releasing him on parole leave for approaching the Hon’ble Apex Court
for filing appeal, as his appeal being Criminal Appeal No. 1028 of
2002 has been dismissed by this Court on 3.4.2007. He has been
convicted by the Addl.Sessions Judge, Vadodara for the offences
punishable under Sections 8(C) and 20(B) of the NDPS Act and
sentenced to undergo imprisonment for ten years and to pay a fine of
Rs.1 lakh, in default to further undergo rigorous imprisonment of
six months. Taking into consideration the seriousness of the offence,
this petition is rejected.

(M.D.Shah,
J.)

Sreeram.

   

Top