Gujarat High Court
Popatbhai vs State on 17 November, 2008
Gujarat High Court Case Information System
Print
SCR.A/218620/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CRIMINAL APPLICATION No. 2186 of
2008
=========================================================
POPATBHAI
MOHANBHAI - Applicant(s)
Versus
STATE
OF GUJARAT & 2 - Respondent(s)
=========================================================
Appearance
:
THROUGH
JAIL for Applicant(s)
: 1,
MR SP HASURKAR ASST. PUBLIC PROSECUTOR for
Respondents.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE Z.K.SAIYED
Date
: 17/11/2008
ORAL
ORDER
By
way of this petition through jail, the petitioner-convict has prayed
to release him on furlough leave.
Heard,
Mr. Hasurkar, learned APP and perused the documents placed on record.
In view of the fact that the convict is recently convicted by the
trial Court i.e. on 12.05.2008 and he is sentenced to undergo
imprisonment for life, this petition deserves to be rejected and is
rejected.
(Z.K.SAIYED,
J.)
Umesh/
Top