Gujarat High Court Case Information System
Print
CR.MA/14578/2009 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 14578 of 2009
=========================================
FARUK
ISMAIL MOULANA PATNI
Versus
STATE
OF GUJARAT
=========================================
Appearance
:
MR ASHISH M DAGLI for
Applicant
MS ML SHAH ADDL. PUBLIC PROSECUTOR for
Respondent
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE H.B.ANTANI
Date
: 21/01/2010
ORAL
ORDER
[1] Heard
Mr.Chirag Parekh, learned advocate for Mr.Ashish M. Dagli, learned
advocate for the applicant and Ms.M. L. Shah, learned APP for the
respondent State.
[2] Considering
the certificate dated 19th January, 2010 issued by
Dr.Jwalit Sheth, Neurosurgeon, Neurosurgical Hospital, Baroda, it
appears that Doctor will examine the applicant on 22nd
January, 2010 at 10.00 a.m. The Certificate dated 19th
January, 2010 issued by Dr.Jwalit Sheth, Neurosurgeon, Neurosurgical
Hospital, Baroda is taken on record. The respondent State is
directed to shift the applicant from Junagadh to Baroda in order to
enable the Doctor to examine him on 22nd January, 2010 at
10.00 a.m. as mentioned in the certificate at his expenses. Necessary
arrangement be made by the Superintendent of Junagadh Jail to shift
the applicant for check up and consultation on 22nd
January, 2010. With this observation, the matter is listed for
further hearing on 27th January, 2010.
Direct service is permitted.
[
H. B. ANTANI,J. ]
(vijay)
Top