Gujarat High Court High Court

Arjan vs State on 20 June, 2011

Gujarat High Court
Arjan vs State on 20 June, 2011
Author: A.L.Dave, Honourable Bankim.N.Mehta,
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/8197/2011	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 8197 of 2011
 

In


 

CRIMINAL
APPEAL No. 1291 of 2005
 

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

 

ARJAN
BIJALBHAI - Applicant
 

Versus
 

STATE
OF GUJARAT & 1 - Respondents
 

=========================================================
 
Appearance
: 
THROUGH
JAIL for
Applicant. 
MR KL PANDYA, ADDL.PUBLIC PROSECUTOR for Respondent(s)
: 1, 
None for Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE A.L.DAVE
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE BANKIM.N.MEHTA
		
	

 

 
 


 

Date
: 20/06/2011 

 

ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE A.L.DAVE)

The
applicant, Popatbhai Bijalbhai, has submitted the application through
Rajkot District Jail, for releasing his brother, convict-Arjanbhai
Bijalbhai, on temporary bail on the ground of convict’s ailment of
bronchitis.

2. The
medical case papers annexed to the application indicate that convict
Arjanbhai is being provided with the treatment in the Government
Hospital, Rajkot. Lastly, he seems to have been taken to the hospital
on 21.5.2011 and was discharged on 23.5.2011. He has refused to take
treatment suggested by the doctor, as can be seen from the
endorsement made under his own thumb impression.

3. The
convict has track record of abscondence for 1096 days.

4. The
convict would not enjoy unfettered right of treatment in a private
hospital of his choice, in light of the decision of this Court in
Amrutbhai Bholidas Patel vs. State of Gujarat, 2000(3) GLR
2460, which view came to be confirmed by the Supreme
Court. We, therefore, reject this application.

[A.L.Dave,J.]

[Bankim
N.Mehta,J.]

(patel)

   

Top