IN THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL MISC.APPLICATION No 79 of 2002
in
CRIMINAL APPEALNo 99 of 2000
--------------------------------------------------------------
VIJAYBHAI RANGLAL CHAURASIA
Versus
STATE OF GUJARAT
--------------------------------------------------------------
Appearance:
MS SMITA R PATEL for Petitioner No. 1
MS NANDINI JOSHI APP for Respondents
--------------------------------------------------------------
CORAM : MR.JUSTICE J.M.PANCHAL
and
MR.JUSTICE J.R.VORA
Date of Order: 11/01/2002
ORAL ORDER
(Per : MR.JUSTICE J.M.PANCHAL)
Rule. Ms.Nandini Joshi learned APP waives
service of notice of rule on behalf of the respondents.
Having regard to the facts of the case, this Application
is taken up for final disposal today. By submitting this
Application, the applicant i.e. Vijaybhai Ranglal
Chaurasia, who is undergoing sentence of life
imprisonment at Central Jail, Baroda, has prayed to
enlarge him on temporary bail for a period of two months
so as to enable him to take treatment from private doctor
for his heart ailment.Heard learned counsel for the
parties. The record of the case shows that Ranjanaben
Vijaybhai Chaurasia, who is wife of the applicant had
filed Misc. Criminal Application No. 8108/2001 claiming
relief on the same ground, and that the said application
was rejected by the Division Bench comprising R.K.
Abichandani and D.K.Trivedi, JJ, vide order dated October
15, 2001. The record of the case shows that the
petitioner is suffering from hypertension and other
ailments, for which he is being treated at the Civil
Hospital. Having regard to the facts of the case, we are
of the opinion that no case is made out by the applicant
for granting the relief and, therefore, the application
is liable to be rejected.
For the foregoing reasons, the Application fails
and is dismissed. Rule is discharged.
(J.M. Panchal, J.)
(J.R. Vora, J.)
p.n.nair