Gujarat High Court High Court

Mohansing vs State on 8 October, 2010

Gujarat High Court
Mohansing vs State on 8 October, 2010
Author: Rajesh H.Shukla,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCR.A/1752/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CRIMINAL APPLICATION No. 1752 of
2010 
=========================================================

 

MOHANSING
RUPSING - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 2 - Respondent(s)
 

=========================================================
 
Appearance
: 
BY
COMPLAINT BOX for
Applicant(s) : 1, 
MR MR MENGDEY, APP for Respondent(s) : 1, 
None
for Respondent(s) : 2 -
3. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAJESH H.SHUKLA
		
	

 

Date
: 08/10/2010  
 
ORAL ORDER

Rule.

Mr MR Mengdey, learned APP for the State waives service of rule.
Present application has been filed by the applicant convict through
jail for grant of temporary bail on the medical grounds stated in the
application regarding treatment of the eye. However, Mr MR Mengdey,
learned APP for the State has placed on record the certificate of
Medical Officer, Central Jail Dispensary, Ahmedabad dated 15.9.2010.
In view of the certificate produced suggesting only conservative
treatment and also considering the jail remarks referring to the
history of the absconding accused, the present application cannot be
entertained and deserves to be rejected. Accordingly, this
application stands rejected. Rule is discharged.

[RAJESH
H. SHUKLA, J.]

mrpandya

   

Top