Gujarat High Court High Court

Bakabhai vs State on 12 January, 2010

Gujarat High Court
Bakabhai vs State on 12 January, 2010
Author: Md Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/26/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 26 of 2010
 

In


 

CRIMINAL
APPEAL No. 367 of 2009
 

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


 

BAKABHAI
POPATBHAI - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=========================================================
 
Appearance : 
THROUGH
JAIL for
Applicant(s) : 1, 
Mr KL Pandya, addl.PUBLIC PROSECUTOR for
Respondent(s) : 1, 
None for Respondent(s) :
2, 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE MD SHAH
		
	

 

 
 


 

Date
: 12/01/2010 

 

 
 
ORAL
ORDER

The
present application has been preferred by the convict-prisoner
through jail to release him on temporary bail for 90 days to get
treatment for his illness from the doctor of his choice. This court
has gone through the medical certificate issued by the Medical
Officer, Jail Dispensary. According to this certificate, sufficient
treatment is provided to the convict-prisoner by the jail authority
and his condition is stable and nothing is found abnormal. In view
of the above, this application is rejected.

[M.D.

SHAH, J.]

msp

   

Top