Gujarat High Court High Court

Satishbhai vs State on 9 July, 2008

Gujarat High Court
Satishbhai vs State on 9 July, 2008
Author: Md Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCR.A/1343/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CRIMINAL APPLICATION No. 1343 of 2008
 

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

 

SATISHBHAI
@ KALU HATHODI BHIKHABHAI PATEL - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 2 - Respondent(s)
 

=========================================================
 
Appearance
: 
THROUGH
JAIL for
Applicant. 
Ms. Darshna Pandit, APP for the
respondents. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE MD SHAH
		
	

 

 
 


 

Date
: 09/07/2008 

 

 
 
ORAL
ORDER

The
applicant-convict prisoner has preferred Criminal Appeal no.1176/2005
against the judgment and order passed by the City Sessions Court in
Sessions Case no.3/2003 which came to be dismissed on 8th
February, 2006. Thereupon, the convict-prisoner was released on
furlough in June, 2006 as well as in the month of November, 2006.
During this period, the applicant-convict prisoner could have
preferred appeal before the Supreme Court.

In
view of the above, this application for parole cannot be granted.
Hence, rejected.

(M.D.Shah,J.)

lee.

   

Top