Gujarat High Court High Court

Ramsingh vs State on 24 October, 2008

Gujarat High Court
Ramsingh vs State on 24 October, 2008
Author: Md Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCR.A/2130/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CRIMINAL APPLICATION No. 2130 of 2008
 

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

RAMSINGH
BALIYABHAI NAYAK - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 2 - Respondent(s)
 

========================================= 
Appearance
: 
THROUGH JAIL for
Applicant(s) : 1, 
MR SP HASURKAR, ADDL.PUBLIC PROSECUTOR for
Respondent(s) : 1, 
None for Respondent(s) : 2 -
3. 
=========================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE MD SHAH
		
	

 

 
 


 

Date
: 24/10/2008 

 

 
 
ORAL
ORDER

There
are no cogent, compelling or convincing reasons for the grant of
parole. Hence, rejected.

(M.D.Shah,
J.)

sudhir

   

Top