Gujarat High Court
Prakash vs State on 9 July, 2008
Gujarat High Court Case Information System
Print
SCR.A/1342/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CRIMINAL APPLICATION No. 1342 of 2008
=========================================================
PRAKASH
KANTIBHAI VASAVA - Applicant(s)
Versus
STATE
OF GUJARAT & 2 - Respondent(s)
=========================================================
Appearance
:
THROUGH
JAIL for
Applicant.
Mr. U.R.Bhatt, APP for the
respondents.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE MD SHAH
Date
: 09/07/2008
ORAL
ORDER
The
jail remarks show that the applicant-convict prisoner has been
released on furlough recently in the month of January-February, 2008.
There
are no compelling, cogent or convincing reasons for the grant of
parole. Hence, rejected.
(M.D.Shah,J.)
lee.
Top