Gujarat High Court High Court

Chandraprakash vs State on 4 October, 2010

Gujarat High Court
Chandraprakash vs State on 4 October, 2010
Author: Z.K.Saiyed,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/11694/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 11694 of 2010
 

In


 

CRIMINAL
APPEAL No. 1406 of 2009
 

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

 

CHANDRAPRAKASH
@ LAMBU RAMPRASAD - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
THROUGH
JAIL for
Applicant(s) : 1, 
MR HL JANI Ld. APP for Respondent(s) : 1, 
None
for Respondent(s) :
2, 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE Z.K.SAIYED
		
	

 

 
 


 

Date
: 04/10/2010 

 

 
 
ORAL
ORDER

Rule.

Mr HL Jani learned APP waives service of rule on behalf of the State.

The
applicant-convict has filed this application through jail to release
him on temporary bail on the ground of his treatment. I have perused
the papers and report of Medical Officer, Vadodara Central Jail.
Considering the report, it appears that proper treatment is given to
the applicant. Hence, this application is dismissed. Rule discharged.

(Z.K.

SAIYED, J)

mandora/

   

Top