Gujarat High Court High Court

Parsottam vs State on 8 July, 2008

Gujarat High Court
Parsottam vs State on 8 July, 2008
Author: Md Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/8538/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 8538 of 2008
 

In


 

CRIMINAL
APPEAL No. 1411 of
2007 
=========================================================

 

PARSOTTAM
VALABHAI - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

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


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE MD SHAH
		
	

 

Date
: 08/07/2008 

 

ORAL
ORDER

This
is an application through jail by which the applicant-convict has
prayed to release him on interim bail for a period of forty five days
on the ground of agriculture work.

Heard.

I have perused the relevant record. The convict is sentenced to
undergo imprisonment for six years for the offence punishable under
Section 307 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 application deserves to be rejected and the same is rejected.

(M.D.

Shah,J.)

Umesh/

   

Top