Gujarat High Court High Court

Santoshbhai vs State on 7 July, 2008

Gujarat High Court
Santoshbhai vs State on 7 July, 2008
Author: Md Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	


 


	 

SCR.A/1315/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CRIMINAL APPLICATION No. 1315 of 2008
 

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

 

SANTOSHBHAI
SAVLABHAI - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 2 - Respondent(s)
 

=========================================================
 
Appearance
: 
THROUGH
JAIL for Applicant(s)
: 1, 
Mr U R Bhatt, Addl.PUBLIC PROSECUTOR for Respondent(s) :
1, 
None for Respondent(s) : 2 -
3. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE MD SHAH
		
	

 

 
 


 

Date
: 07/07/2008 

 

 
 
ORAL
ORDER

By
filing this application, the convict-prisoner seeks relief to release
him on furlough leave to help his family after the death of his
mother. Taking into consideration his past record, this application
deserves to be rejected and is accordingly rejected.

[M.D.

SHAH, J.]

msp

   

Top