Gujarat High Court Case Information System
Print
SCR.A/1964/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CRIMINAL APPLICATION No. 1964 of 2008
=========================================
BABA
@ HARBALSING SUKHOSING RAJPUT - Applicant(s)
Versus
STATE
OF GUJARAT & 2 - Respondent(s)
=========================================
Appearance
:
THROUGH JAIL for
Applicant(s) : 1,
MR SP HASURKAR, ADDL.PUBLIC PROSECUTOR for
Respondent(s) : 1,
None for Respondent(s) : 2 -
3.
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE MD SHAH
Date
: 22/10/2008
ORAL
ORDER
Present
applicant convict-prisoner has preferred this application through
jail to release him on parole leave in order to enable him to get the
treatment of thyroid from a private doctor of his own choice. This
Court has gone through the report of the Medical Officer and as per
the report sufficient and convincing treatment is provided by the
dispensary of the jail authority as well as S.S.G.Hospital, Vadodara.
At present his condition is normal.
The
applicant is directed to make proposal for his furlough leave before
the I.G.Prison, Ahmedabad and if such proposal is made by the present
applicant then it will be decided by the I.G.Prison or the concerned
competent authority in accordance with law as early as possible
preferably within 1 month from the date of receipt of this order. In
view of the above, this application is rejected.
(M.D.Shah,
J.)
sudhir
Top