Gujarat High Court High Court

====================================== vs Mr on 10 November, 2011

Gujarat High Court
====================================== vs Mr on 10 November, 2011
Author: D.H.Waghela, Honourable J.C.Upadhyaya,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/15302/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 15302 of 2011
 

In


 

CRIMINAL
APPEAL No. 660 of 2006
 

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


 

PRASHANT
RAJARAM 

 

Versus
 

THE
STATE OF GUJARAT AND ANOTHER
 

====================================== 
Appearance
: 
THROUGH JAIL for Applicant. 
MR
KP RAVAL, APP for Respondent No.1. 
None for Respondent
No.2. 
======================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE D.H.WAGHELA
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE J.C.UPADHYAYA
		
	

 

Date
: 10/11/2011 

 

ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE D.H.WAGHELA)

The
petitioner has sought temporary bail for 45 days for his own medical
treatment. His earlier application on the same ground has been
rejected by an order on 19.7.2011. It is stated by learned APP that
many days of furlough leave are due for the applicant but as no one
has come forward to receive him he could not be released on furlough.
It was further stated that necessary treatment is provided in or
through the jail authorities. Hence, rejected.

(D.H.Waghela,
J.)

(J.C.Upadhyaya,
J.)

*malek

   

Top