Gujarat High Court
Avtarsinh vs State on 22 March, 2011
Gujarat High Court Case Information System
Print
CR.MA/3668/2008 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 3668 of 2008
In
CRIMINAL
APPEAL No. 156 of 2007
=====================================================
AVTARSINH
JOGINDERSINH - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=====================================================
Appearance
:
THROUGH JAIL for Applicant(s) :
1,
PUBLIC PROSECUTOR for Respondent(s) : 1,
None for
Respondent(s) :
2,
=====================================================
CORAM
:
HONOURABLE
MR.JUSTICE AKIL KURESHI
Date
: 28/03/2008
ORAL
ORDER
1. Applicant-convict
seeks temporary bail on the ground that he requires medical treatment
from private Doctor.
2. It
may be noted that applicant was released on temporary bail for a
period four week on the same ground in November/December, 2007. The
jail dispensary Doctor has issued communication dated 12th
March, 2008 which shows that applicant is receiving the treatment
from the S.S.G. Hospital.
3. Under
the circumstances, no case made out for releasing the applicant again
at this stage. Application, therefore, dismissed. Applicant be
informed accordingly.
(AKIL
KURESHI, J.)
ashish//
Top