Gujarat High Court Case Information System
Print
CR.MA/14412/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 14412 of 2010
In
CRIMINAL
APPEAL No. 132 of 2004
=========================================================
RANMAL
@ AJIT AMARSINH - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance
:
THROUGH
JAIL for
Applicant.
MR KL PANDYA, ADDL.PUBLIC PROSECUTOR for
Respondents.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE A.L.DAVE
and
HONOURABLE
MR.JUSTICE VIJAY MANOHAR SAHAI
Date
: 08/12/2010
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE A.L.DAVE)
The
applicant seeks temporary bail for his treatment for bronchial
asthma. The communication of Medical Officer, Vadodara Central Jail,
to the Superintendent, Vadodara Central Prison, dated 23.11.2010
would indicate that the applicant is provided with the requisite
treatment and there is no imminent danger to his life because of the
ailment.
2. It
may also be noted that on an earlier occasion, while on temporary
bail, the applicant absconded for 745 days.
3. The
above factor deters us from considering this application favourably.
Hence, rejected.
[A.L.Dave,J.]
[V.M.Sahai,J.]
Top