Gujarat High Court High Court

Avtarsinh vs State on 22 March, 2011

Gujarat High Court
Avtarsinh vs State on 22 March, 2011
Author: Akil Kureshi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/3668/2008	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 3668 of 2008
 

In


 

CRIMINAL
APPEAL No. 156 of 2007
 

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

AVTARSINH
JOGINDERSINH - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

===================================================== 
Appearance
: 
THROUGH JAIL for Applicant(s) :
1, 
PUBLIC PROSECUTOR for Respondent(s) : 1, 
None for
Respondent(s) :
2, 
=====================================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE AKIL KURESHI
		
	

 

 
 


 

Date
: 28/03/2008 

 

 
 
ORAL
ORDER

1. Applicant-convict
seeks temporary bail on the ground that he requires medical treatment
from private Doctor.

2. It
may be noted that applicant was released on temporary bail for a
period four week on the same ground in November/December, 2007. The
jail dispensary Doctor has issued communication dated 12th
March, 2008 which shows that applicant is receiving the treatment
from the S.S.G. Hospital.

3. Under
the circumstances, no case made out for releasing the applicant again
at this stage. Application, therefore, dismissed. Applicant be
informed accordingly.

(AKIL
KURESHI, J.)

ashish//

   

Top