Gujarat High Court Case Information System Print CR.MA/9926/2008 1/ 1 ORDER IN THE HIGH COURT OF GUJARAT AT AHMEDABAD CRIMINAL MISC.APPLICATION No. 9926 of 2008 In CRIMINAL APPEAL No. 156 of 2007 ========================================================= AVTARSINH JOGINDERSINH - Applicant(s) Versus THE STATE OF GUJARAT & 1 - Respondent(s) ========================================================= Appearance : THROUGH JAIL for Applicant(s) : 1, MR UR BHATT, APP for Respondents ========================================================= CORAM : HONOURABLE MR.JUSTICE MD SHAH Date : 01/08/2008 ORAL ORDER
Heard
learned APP Mr.U.R.Bhatt.
The
applicant convict prisoner has preferred this application through
jail for releasing him on temporary bail on the ground of his own
medical treatment from private Doctor as he is suffering from some
abdominal pain.
This
Court has gone through the report of Dr.Dilip Kumar, Medical Officer,
Jail Dispensary, Central Prison, Vadodara dated 12.7.2008 from which,
it appears that the Jail Dispensary is providing sufficient treatment
to the applicant and he is taking treatment in S.S.G.Hospital,
Vadodara as well as Civil Hospital, Ahmedabad. As per the report,
the patient is not suffering from any major illness. In view of the
above, this application is rejected.
(M.D.Shah,
J.)
Sreeram.
Top