Gujarat High Court Case Information System
Print
SCR.A/1030/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CRIMINAL APPLICATION No. 1030 of 2008
=========================================================
RAMANBHAI
PUJABHAI VAGHRI - Applicant(s)
Versus
STATE
OF GUJARAT & 2 - 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.
The
petitioner convict-prisoner has filed the present petition for
seeking his release on furlough leave. He has been convicted by the
judgment and order dated 14.11.2006 by the Fast Track Court, Vadodara
for the offences punishable under Section 302 of IPC and sentenced
him to undergo life imprisonment. He has been convicted and sentenced
recently on 14.11.2006. No cogent and convincing reasons have been
given. Further, taking into consideration the adverse police
opinion, this petition is rejected.
However,
the petitioner is at liberty to file fresh furlough application after
six months as per the Rules.
(M.D.Shah,
J.)
Sreeram.
Top