Gujarat High Court Case Information System
Print
CR.MA/7723/2008 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 7723 of 2008
In
CRIMINAL
APPEAL No. 1587 of 2003
==========================================
NAGAJI
TABHABHAI
Versus
STATE
OF GUJARAT & 1
==========================================
Appearance
:
THROUGH
JAIL for Applicant
MS HB PUNANI, APP for
Respondents
==========================================
CORAM
:
HONOURABLE
MR.JUSTICE J.R.VORA
and
HONOURABLE
MR.JUSTICE M.R. SHAH
Date
: 24/06/2008
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE M.R. SHAH)
RULE.
Ms.H. B. Punani, learned APP waives service of rule on behalf of the
respondents.
The
present application has been filed by the applicant, convict ?
Jagajibhai Tabhabhai for releasing him on temporary bail for a
period of 90 days for his own medical treatment. Apart from the fact
that earlier when the applicant was released on furlough leave, he
surrendered late by 163 days and that too, he was arrested by the
police and then surrendered, the applicant has been given full
medical treatment in the Central Prison Hospital, Ahmedabad as well
as Civil Hospital, Ahmedabad and that too, by Specialist, the
applicant is not required to be released on temporary bail. Hence,
the present application is dismissed. Rule is discharged,
accordingly.
[J.
R. VORA,J.]
[M.
R. SHAH,J.]
vijay
Top