Gujarat High Court
Ramabhai vs State on 30 July, 2008
Gujarat High Court Case Information System
Print
SCR.A/1512/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CRIMINAL APPLICATION No. 1512 of 2008
=========================================================
RAMABHAI
BHURABHAI SOLANKI - Applicant(s)
Versus
STATE
OF GUJARAT & 2 - Respondent(s)
=========================================================
Appearance
:
THROUGH
JAIL for Applicant(s)
: 1,
MR
KP RAVAL, APP for
Respondents
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE MD SHAH
Date
: 30/07/2008
ORAL
ORDER
Heard
learned APP Mr.K.P.Raval.
This
petition has been preferred by the convict prisoner for releasing him
on parole leave. No cogent and convincing reasons. Hence, the
petition is rejected.
(M.D.Shah,J.)
Sreeram.
Top