Gujarat High Court High Court

Pravin vs State on 18 June, 2008

Gujarat High Court
Pravin vs State on 18 June, 2008
Author: Md Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/6568/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 6568 of 2008
 

In


 

CRIMINAL
APPEAL No. 1445 of 2005
 

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

 

PRAVIN
@ PAVO VALLABHBHAI - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
THROUGH
JAIL for Applicant(s)
: 1, 
MR AJ DESAI, APP for Respondents
 

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


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE MD SHAH
		
	

 

 
 


 

Date
: 18/06/2008 

 

 
 
ORAL
ORDER

Heard
learned APP Mr.A.J.Desai for the respondents.

It
is submitted that the convict prisoner has been recently convicted
and sentenced to undergo 7 years imprisonment. Further, the convict
prisoner has been released on temporary leave in the month of
Feb.2008. No cogent and convincing reasons have been given. Hence,
the application is rejected.

(M.D.Shah,
J.)

Sreeram.

   

Top