Gujarat High Court Case Information System
Print
CR.MA/4520/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 4520 of 2010
In
CRIMINAL
APPEAL No. 1486 of 2009
=========================================================
AJITBHAI
BHIKHABHAI PATEL - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================================
Appearance
:
MR
SUDHANSHU S PATEL for
Applicant(s) : 1,HL PATEL ADVOCATES for Applicant(s) : 1,MR ASHISH M
DAGLI for Applicant(s) : 1,
PUBLIC PROSECUTOR for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE JAYANT PATEL
and
HONOURABLE
MR.JUSTICE Z.K.SAIYED
Date
: 24/06/2010
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE JAYANT PATEL)
1. We
have heard Mr PK Jani learned Public Prosecutor and it has been
stated that Joint Secretary, Health Department Mr I.A. Vhora, Deputy
Secretary, Home Department as well as Jail Superintendent, Baroda are
present.
2. The
affidavit together with the statement submitted pursuant to the order
dated 13.5.2010, shows that there is no inclusion of kidney dialysis
machine and also the other machines available in the Civil Hospital,
whether there may be medical college or not, are not included. Such
details shall be produced within two weeks. S.O. To 19.7.2010. In the
meantime, the detail s of the treatment together with the supporting
medical papers given to the present convict prisoner, shall also
be submitted.
(JAYANT
PATEL, J.)
(Z.K.
SAIYED, J.)
mandora/
Top