Gujarat High Court High Court

Ajitbhai vs State on 30 April, 2010

Gujarat High Court
Ajitbhai vs State on 30 April, 2010
Author: Jayant Patel,&Nbsp;Honourable Z.K.Saiyed,&Nbsp;
   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, 
MR LR PUJARI, LD. ADDL. PUBLIC PROSECUTOR for
Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE JAYANT PATEL
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE Z.K.SAIYED
		
	

 

Date
: 30/04/2010
 

ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE JAYANT PATEL)

The
present application has been preferred by the applicant-convict for
extension of time of temporary bail. As per the last order passed
by this Court on 19th March 2010 in Criminal
Miscellaneous Application No.2650 of 2010, extension was granted
upto 30th April 2010 as a last indulgence. Therefore, it
would be required for the applicant-convict to surrender with the
Jail Authority. Mr. Sudhanshu Patel, learned counsel for the
applicant, states that the applicant shall surrender with the Jail
Authority before 06:00 p.m. today.

However,
the learned counsel for the applicant further made a grievance that
in jail because of non-availability of Japta, the convict prisoners
are not carried out to the Civil Hospital and the facilities of
Kidney Dialysis are also not made available. Under these
circumstances, with a view to ensure that all the convict prisoners
get sufficient treatment well in time, Jail Superintendent shall
remain personally present on the next date of hearing and shall
report as to whether regular police japta is available for such
purpose or not. He shall also report to this Court about treatment
facility available to the convict whether for Kidney Dialysis or
not. He shall supply the information after consulting the Doctor,
who is to look after the prisoners. The matter is adjourned to 04th
May 2010.

(Jayant
Patel, J)

(Z.

K. Saiyed, J)

Anup

   

Top