High Court Madhya Pradesh High Court

Ram Deen And Ors. vs The State Of M.P on 10 September, 2010

Madhya Pradesh High Court
Ram Deen And Ors. vs The State Of M.P on 10 September, 2010
                     Cr.A.No.1233/2002

  Ramdeen & others                           State of M.P.




10.9.2010
      None for appellants.
      Shri Vivek Agarwal, G.A., for respondent.

I.A.No.13712/2010.

An application for extension of temporary bail granted to the
appellant no.1 vide order dated 21.5.2010.

By order dated 21.5.2010, appellant no.1 Ramdeen was
released on temporary bail for the period till 25th August, 2010
because he was suffering from certain ailment and he was under the
treatment.

Shri Vivek Agarwal, learned counsel for State stated that a
medical report has been submitted by Dr.Nitin Garg, Assistant
Professor, Department of Neurosurgery, Bhopal Memorial Hospital &
Research Centre, Bhopal in which he has expressed his opinion as
“On evaluation his CT-Angiographay (No.SS-160) shows
spontaneous Thrombosis of Rt. I.C.A., from origin in the neck
up to I.C.A., bifurcation. Due to this, the Aneurysm is no
longer visible and hence does not require any intervention at
present.” This report is dated 14.5.2010. It is stated by Shri
Agarwal, learned G.A., that there is no need to extend period of
temporary bail for the treatment.

As none is appearing for appellants to press this application
and it appears that the period of temporary bail has already expired,
I.A.No.13712/2010 has rendered infructuous and is accordingly filed.

  (Krishn Kumar Lahoti)                           (G.S.Solanki)
       JUDGE                                       JUDGE
M.