Gujarat High Court High Court

Baba vs State on 22 October, 2008

Gujarat High Court
Baba vs State on 22 October, 2008
Author: Md Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCR.A/1964/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CRIMINAL APPLICATION No. 1964 of 2008
 

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

BABA
@ HARBALSING SUKHOSING RAJPUT - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 2 - Respondent(s)
 

========================================= 
Appearance
: 
THROUGH JAIL for
Applicant(s) : 1, 
MR SP HASURKAR, ADDL.PUBLIC PROSECUTOR for
Respondent(s) : 1, 
None for Respondent(s) : 2 -
3. 
========================================= 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE MD SHAH
		
	

 

Date
: 22/10/2008 

 

ORAL
ORDER

Present
applicant convict-prisoner has preferred this application through
jail to release him on parole leave in order to enable him to get the
treatment of thyroid from a private doctor of his own choice. This
Court has gone through the report of the Medical Officer and as per
the report sufficient and convincing treatment is provided by the
dispensary of the jail authority as well as S.S.G.Hospital, Vadodara.
At present his condition is normal.

The
applicant is directed to make proposal for his furlough leave before
the I.G.Prison, Ahmedabad and if such proposal is made by the present
applicant then it will be decided by the I.G.Prison or the concerned
competent authority in accordance with law as early as possible
preferably within 1 month from the date of receipt of this order. In
view of the above, this application is rejected.

(M.D.Shah,
J.)

sudhir

   

Top