Gujarat High Court Case Information System
Print
CR.MA/9926/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 9926 of 2008
In
CRIMINAL
APPEAL No. 156 of 2007
=========================================================
AVTARSINH
JOGINDERSINH - Applicant(s)
Versus
THE
STATE OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance
:
THROUGH
JAIL for Applicant(s)
: 1,
MR UR BHATT, APP for
Respondents
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE MD SHAH
Date
: 01/08/2008
ORAL
ORDER
Heard
learned APP Mr.U.R.Bhatt.
The
applicant convict prisoner has preferred this application through
jail for releasing him on temporary bail on the ground of his own
medical treatment from private Doctor as he is suffering from some
abdominal pain.
This
Court has gone through the report of Dr.Dilip Kumar, Medical Officer,
Jail Dispensary, Central Prison, Vadodara dated 12.7.2008 from which,
it appears that the Jail Dispensary is providing sufficient treatment
to the applicant and he is taking treatment in S.S.G.Hospital,
Vadodara as well as Civil Hospital, Ahmedabad. As per the report,
the patient is not suffering from any major illness. In view of the
above, this application is rejected.
(M.D.Shah,
J.)
Sreeram.
Top