Gujarat High Court High Court

Pravinbhai vs State on 24 October, 2008

Gujarat High Court
Pravinbhai vs State on 24 October, 2008
Author: Md Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/12334/2008	 / 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 12334 of 2008
 

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

 

PRAVINBHAI
@ LANGDO JERAMBHAI CHOPDA - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
KK PANDEY for
Applicant(s) : 1, 
MR SP HASURKAR, ADDL.PUBLIC PROSECUTOR for
Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE MD SHAH
		
	

 

 
 


 

Date
: 24/10/2008 

 

 
 
ORAL
ORDER

Jail
authority is directed to take appropriate steps for providing medical
treatment to the present applicant as early as possible including
treatment of operation.

The
applicant is at liberty to file fresh bail application before the
competent court and if such application will be preferred by the
present applicant, then it will be decided in accordance with law
without influence of the order of this Court. In view of above, this
application is disposed of.

(M.D.Shah,
J.)

sudhir

   

Top