Gujarat High Court High Court

Anilkumar vs State on 19 April, 2010

Gujarat High Court
Anilkumar vs State on 19 April, 2010
Author: A.L.Dave,&Nbsp;Honourable Mr.Justice Bankim.N.Mehta,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/3998/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 3998 of 2010
 

In


 

CRIMINAL
APPEAL No. 1410 of 2009
 

=========================================


 

ANILKUMAR
SURESHBHAI BATHAM (KAHAR) - THRO' KAMLABEN - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=========================================
 
Appearance : 
MR
MEHUL H RATHOD for
Applicant(s) : 1, 
MR HH PARIKH, ADDL. PUBLIC PROSECUTOR for
Respondent(s) : 1, 
=========================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE A.L.DAVE
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE BANKIM.N.MEHTA
		
	

 

 
 


 

Date
: 19/04/2010 

 

ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE A.L.DAVE)

Present
successive application has been preferred by the applicant on the
ground of his ailment.

As
per certificate issued by Medical Officer, Central Jail Dispensary,
Ahmedabad dated 19th April, 2010, the prisoner is
diagnosed as patient suffering from K/C/O PLHA (HIV) + Koch’s
cervical lymphadenitis + (1 o’clock) piles + small infarction in Lt
frontoparietal region + splenic microabscess + Abdominal Koch’s +
nutritional Anaemia. He has been given treatment by experts, but his
condition is critical.

Looking
to the nature of ailment and condition of the prisoner, we are
inclined to entertain this application. The application is allowed.
The sentence imposed on the applicant is suspended till final
disposal of the appeal. The applicant shall be released on regular
bail during pendency of the appeal upon his furnishing a personal
bond of Rs.5000/- with a surety of like amount to the satisfaction of
the trial Court with condition that;

(1)

he shall confine himself to the State of Gujarat,

(2)
he shall surrender his passport, if any.

Direct
service is permitted today.

(A.L.

DAVE, J)

(BANKIM.N.MEHTA,
J)

shekhar/-

   

Top