Gujarat High Court Case Information System
Print
CR.MA/14578/2009 1/ 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
: 27/01/2010
ORAL
ORDER
[1] In
pursuance of the order dated 21.01.2010, Dr.Jwalit Sheth,
Neurosurgeon, Neurosurgical Hospital, Baroda has examined the present
applicant on 23.01.2010 and he has given the opinion which is as
under:
Mr.Farooq
Ismail Maulana, M/40 yrs was seen by me yesterday for his l/o. Law
Back pain and pain in legs on walking.
He was
examined by me and was advised a series of tests among which MRI
examination of his L. S. Spine was done. On reviewing all the reports
today it is my opinion that he should have strict Bed Rest under
observations for a period of six weeks. This should allleviate his
pain. At present there is no urgency for surgical intervention.
In view of
the opinion given by Doctor, it is very clear that if the applicant
is given bed rest and remains under observation for a period of six
weeks to alleviate his pain, there is no need for surgical
intervention at this stage.
[2] In view
of the aforesaid observation, the applicant be kept in Jail
dispensary at Junagadh and would remain under observation of the
Medical Officer for a period of six weeks. Thereafter, it would be
open for learned advocate for the applicant to move appropriate
application before appropriate Court.
[3] In view
of the aforesaid facts and circumstances of the case, Mr.Ashish M.
Dagli, learned advocate for the applicant seeks permission to
withdraw the application. Permission as prayed for is granted. The
application stands disposed of as withdrawn. Rule is discharged.
[ H. B.
ANTANI,J. ]
(vijay)
Top