Gujarat High Court High Court

Pratapbhai vs State on 29 September, 2008

Gujarat High Court
Pratapbhai vs State on 29 September, 2008
Author: Md Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/12171/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 12171 of 2008
 

In


 

CRIMINAL
APPEAL No. 1239 of 2007
 

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

 

PRATAPBHAI
MORARBHAI - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
THROUGH
JAIL for Applicant(s)
: 1, 
MR IM PANDYA, APP for Respondent(s) : 1, 
None for
Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE MD SHAH
		
	

 

 
 


 

Date
: 29/09/2008 

 

 
 
ORAL
ORDER

The
present applicant convict-prisoner is convicted for the offences
punishable under Sections 302, 337, 307 and 376 of IPC and has been
sentenced to undergo Life imprisonment by the trial Court vide its
judgment and order.

The
present application has been preferred by the convict prisoner
through jail to release him on temporary bail to provide medical
treatment to his old aged mother claimed to be suffering from
?SGlaucoma??.

Recently,
the convict prisoner has been released on furlough leave in the month
of Feb.2008 for 14 days. No cogent and convincing reasons. Hence, the
application is rejected.

(M.D.Shah,
J.)

Sreeram.

   

Top