Gujarat High Court Case Information System
Print
SCR.A/1533/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CRIMINAL APPLICATION No. 1533 of
2008
=========================================================
VINODBHAI
MULJIBHAI VASAVA - Applicant(s)
Versus
STATE
OF GUJARAT & 2 - Respondent(s)
=========================================================
Appearance
:
THROUGH
JAIL for Applicant(s)
: 1,
MR UR BHATT ASST. PUBLIC PROSECUTOR for Respondent(s) :
1,
None for Respondent(s) : 2 -
3.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE MD SHAH
Date
: 05/08/2008
ORAL
ORDER
1. By
way of this petition through jail, the petitioner-convict has prayed
to release him on parole leave for a period of forty five days.
2. Heard.
I have perused the relevant record. The convict is sentenced to
undergo imprisonment for five years for the offence punishable under
section 304(Part-II) of the I.P.C.. From the record it transpires
that the convict was recently released on furlough leave during the
period from 19.03.2008 to 01.04.2008. Even otherwise, the ground on
the basis of which the convict has sought his release is not cogent
and convincing. Hence, the petition is rejected.
(M.D.
Shah,J.)
Umesh/
Top