Gujarat High Court
Ilaben vs State on 26 June, 2008
Gujarat High Court Case Information System
Print
SCR.A/1170/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CRIMINAL APPLICATION No. 1170 of 2008
=========================================================
ILABEN
W/O DIPAK DHANRAJ SHAH - Applicant(s)
Versus
STATE
OF GUJARAT & 2 - Respondent(s)
=========================================================
Appearance
:
THROUGH
JAIL for Applicant.
Mr.A.J.Desai, APP for
the respondents.
========================================================
CORAM
:
HONOURABLE
MR.JUSTICE MD SHAH
Date
: 26/06/2008
ORAL
ORDER
The
applicant-convict prisoner has preferred this application through
jail seeking her release on parole on the ground that she wants to
take treatment outside jail from a Doctor of her choice.
This
Court has gone through the opinion of the Medical Officer, Jail
Dispensary, Central Prison, Vadodara, dated 30-5-2008 which shows
that the applicant-convict prisoner is not suffering from any serious
ailment and that the jail authority is providing her with regular
treatment and follow up through SSG Hospital, Vadodara. Hence
rejected.
(M.D.Shah,J.)
lee.
Top