Gujarat High Court Case Information System
Print
CR.MA/10815/2008 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 10815 of 2008
In
CRIMINAL
APPEAL No. 1243 of 2008
=========================================================
MOHANSINH
ALIAS PAPPUSINH ROOPSINH - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance
:
THROUGH
JAIL for Applicant(s)
: 1,
MR LR PUJARI, APP for
Respondents
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE MD SHAH
Date
: 25/08/2008
ORAL
ORDER
Rule.
Learned APP Mr.L.R.Pujari waives service of rule on behalf of the
respondent.
Learned APP places on record a xerox copy of the certificate issued
by Dr.A.C.Varma, Medical Officer, Jail Dispensary, Central Jail,
Ahmedabad, dated 15.8.2008. As per the said certificate, the convict
prisoner is a known case of Mooren’s Ulcer (Ulcer on the right side
of Cornea of eye) and therefore, he wants to take treatment from a
private Doctor of his own choice. From the certificate, it appears
that sufficient treatment is being provided by the jail authority to
him in jail and also through the Eye Department of Civil Hospital at
Ahmedabad.
However,
considering the seriousness of the disease, the convict prisoner is
ordered to be released on temporary bail for a period of 15 (fifteen
days) on his executing a personal bond in sum of Rs.2,000/- (Rupees
Two thousand only) with a surety of like amount before the trial
Court. After completion of the bail period, the convict prisoner
shall surrender before the jail authority. The application is
allowed to the aforesaid extent only and rule is made absolute.
(M.D.Shah,
J.)
Sreeram.
Top