Gujarat High Court
Noormohammad vs State on 27 June, 2008
Gujarat High Court Case Information System
Print
CR.MA/7977/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 7977 of 2008
In
SPECIAL
CRIMINAL APPLICATION No. 779 of
2008
=========================================================
NOORMOHAMMAD
FAKIR MOHAMMAD - Applicant(s)
Versus
STATE
OF GUJARAT & 2 - Respondent(s)
=========================================================
Appearance
:
THROUGH
JAIL for Applicant(s)
: 1,
MR AJ DESAI ASST. PUBLIC PROSECUTOR for
Respondent.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE MD SHAH
Date
: 27/06/2008
ORAL
ORDER
By
way of this application through jail, the applicant-convict has
prayed to release him on furloguh leave.
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 Indian Penal Code. From the record it transpires
that on the last occasion when the convict was released on parole, he
remained absconding for a period of about 352 days. Hence, taking in
to consideration the past conduct of the applicant, the application
deserves to rejected and the same is rejected.
(M.D.
Shah, J.)
Umesh/
Top