Gujarat High Court Case Information System
Print
CR.MA/8200/2011 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 8200 of 2011
In
CRIMINAL
APPEAL No. 2100 of 2009
=========================================================
ARVIND
KHIMAJIBHAI - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance :
THROUGH
JAIL for
Applicant(s) : 1,
MR PANDYA ADDL PUBLIC PROSECUTOR for
Respondent(s) : 1,
RULE NOT RECD BACK for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE RAVI R.TRIPATHI
and
HONOURABLE
MR.JUSTICE P.P.BHATT
Date
: 23/06/2011
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE RAVI R.TRIPATHI)
1. Rule
was issued on 17/06/2011 returnable today. Learned Additional Public
Prosecutor places on record a statement of the convict recorded on
22/06/2011. It is stated by the convict that though necessary
treatment is made available by Jail Dispensary as well as by the
Civil Hospital for last about four months and though sufficient
medicines are given and extra diet and high protein diet is given to
him, he is not having required relief and therefore he wants to get
himself treated by a private Doctor, while on bail.
1.1 In
the jail remarks, it is mentioned that furlough application of the
applicant was rejected by IG (Prison) by order dated 30/03/2011.
2. Matter
is adjourned to 27/06/2011 to enable the learned Additional Public
Prosecutor to produce on record a copy of the said order.
(RAVI
R TRIPATHI, J.)
(P
P BHATT, J.)
sompura
Top