Gujarat High Court High Court

Bharat vs State on 28 March, 2011

Gujarat High Court
Bharat vs State on 28 March, 2011
Author: Ravi R.Tripathi,&Nbsp;Mr.Justice P.P.Bhatt,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/3019/2011	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 3019 of 2011
 

In


 

CRIMINAL
APPEAL No. 1449 of 2010
 

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

 

BHARAT
VALLABHBHAI - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
THROUGH
JAIL for
Applicant(s) : 1, 
MR JK SHAH, APP for Respondent(s) : 1, 
RULE
SERVED for Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAVI R.TRIPATHI
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE P.P.BHATT
		
	

 

 
 


 

Date
: 21/03/2011 

 

 
 
ORAL
ORDER

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

On
15.3.2011 learned APP Mr.Shah was granted time to get recorded a
statement of the applicant convict asking him to detail out the means
by which he is planning to have medical treatment outside the jail by
private Doctor.

Learned
APP makes available the statement recorded on 16.3.2011. The
statement only says that the convict wants to get himself treated by
private Doctor. He further stated that he does not know the name of
the Doctor. He has also stated that his father has expired and his
financial condition is weak, but the expenses for his treatment will
be borne by his brother-in-law (sister’s husband) named Vipulbhai
Jethabhai Kothadiya, residing near Tolnaka, Rajkot.

Learned
APP to obtain a statement of the brother-in-law of the convict
applicant. S.O.to 28.3.2011.

(RAVI
R.TRIPATHI,J)

(P.P.BHATT,J)

pathan

   

Top