Gujarat High Court High Court

Nagraj vs State on 19 April, 2011

Gujarat High Court
Nagraj vs State on 19 April, 2011
Author: Ravi R.Tripathi,&Nbsp;Mr.Justice P.P.Bhatt,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/4607/2011	 3/ 3	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 4607 of 2011
 

In


 

CRIMINAL
APPEAL No. 78 of 2009
 

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

NAGRAJ
GOVINDSWAMI ACHARYA - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

===================================== 
Appearance
: 
THROUGH JAIL for Applicant(s) :
1, 
MR KARTIK PANDYA, APP for Respondent(s) : 1, 
RULE NOT RECD
BACK for Respondent(s) : 2, 
=====================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAVI R.TRIPATHI
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE P. P. BHATT
		
	

 

 
 


 

Date
: 11/04/2011 

 

 
ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE RAVI R.TRIPATHI)

1.0 Learned
Additional Public Prosecutor Mr. Pandya places on record the
Statement of the convict dated 11th April 2011, wherein,
he has stated that his elder sister, residing at Navsari, is ready to
bear the expenses for his medical treatment. The communication dated
29th March 2011 from the Medical Officer, Vadodara Central
Jail to the Superintendent, Vadodara Central Jail reads as under:

“He was diagnosed having Planter Keratoderma with multiple
calosity for which he was advised symptomatically but no significant
improvement was noticed even after long period of treatment.
Finally, on 28/10/10 doctors from SSGH has opined that the patient is
resistant to medical treatment. Even Plastic Surgeons opinion for
wearing Soft Rubber Chappals, Warm Water Fomentation and application
of oil did not help much.” (emphasis supplied)

2.0 It
is deemed fit that the applicant – convict be granted Temporary
Bail so as to enable him to take treatment in a private hospital.

3.0 The
application is allowed. The applicant – convict is ordered to be
released on Temporary Bail for a period of 30 days from
the date of his release, on his executing a personal bond of
Rs.5,000/- (Rupees Five Thousand only) to the satisfaction of the
jail authorities.

3.1 The
applicant shall surrender to the jail authorities on expiry of the
Temporary Bail period.

3.2 Rule
is made absolute.

[
Ravi R. Tripathi, J. ]

[
P. P. Bhatt, J. ]

hiren

   

Top