Gujarat High Court High Court

Maheshbhai vs State on 20 October, 2010

Gujarat High Court
Maheshbhai vs State on 20 October, 2010
Author: Jayant Patel,&Nbsp;Honourable H.B.Antani,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/11523/2010	 1/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 11523 of 2010
 

In


 

CRIMINAL
APPEAL No. 1608 of 2008
 

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


 

MAHESHBHAI
PUNAMBHAI TALPADA - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=========================================================
Appearance : 
THROUGH
JAIL for
Applicant(s) : 1, 
PUBLIC PROSECUTOR for Respondent(s) : 1, 
None
for Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE JAYANT PATEL
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE H.B.ANTANI
		
	

 

 
 


 

Date
: 20/10/2010 

 

 
ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE JAYANT PATEL)

The
present application has been preferred by the applicant-convict for
releasing him on temporary bail on the ground that he wants to have
the treatment of Periarthritis.

Pursuant
to the earlier order passed by this Court, the convict has been
examined by the jail Doctor as well as by SSG Hospital, Vadodara and
Government Spine Institute, Physiotherapy College, Ahmedabad. As per
the said report, there is no cure of surgery and he is only required
to undergo the physiotherapy treatment for which the facilities are
available.

Under
these circumstances, we find that it would not be a case to exercise
discretion and hence, the present application is rejected. However,
it is directed that the jail authority shall provide regular
treatment to the applicant-convict.

(JAYANT
PATEL, J.)

(H.B.

ANTANI, J.)

*bjoy

   

Top