Gujarat High Court Case Information System
Print
CR.MA/10953/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 10953 of 2011
In
CRIMINAL
APPEAL No. 835 of 2006
======================================
DINESH
NATWARBHAI
Versus
STATE
OF GUJARAT AND ANOTHER
======================================
Appearance
:
THROUGH
JAIL for Applicant.
MR AJ DESAI, APP for Respondent No.1.
None
for Respondent No.2.
======================================
CORAM
:
HONOURABLE
MR.JUSTICE D.H.WAGHELA
and
HONOURABLE
MR.JUSTICE J.C.UPADHYAYA
Date
: 03/08/2011
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE D.H.WAGHELA)
The
petitioner has sought temporary bail for 45 days for treatment of his
dental disease. His jail record show that he absconded for 704 days
when he was last released on furlough. According to certificate of
Medical Officer of the Central Jail Dispensary, Ahmedabad, he is
suffering from systemic disease and drug allergy and suffered loss of
teeth. Therefore, he was sent to Dental college for construction
prosthesis on 12.5.2011 and 23.6.2011 but he came back without taking
necessary treatment. Since the treatment is available to the
applicant through jail authority and he is not having the record of
returning to jail by himself after enjoying his leave, the
application is rejected.
(D.H.Waghela,
J.)
(J.C.Upadhyaya,
J.)
*malek
Top