Gujarat High Court Case Information System
Print
CR.MA/10075/2007 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 10075 of 2007
In
CRIMINAL
APPEAL No. 917 of 2005
=========================================================
BALWANT
CHHATRASINH PARMAR - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance
:
THROUGH
JAIL for Applicant(s)
: 1,
MR KP RAVAL, APP, for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE R.P.DHOLAKIA
and
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 03/09/2007
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE R.P.DHOLAKIA)
1. Rule.
Mr. K.P. Raval, learned APP, waives service of rule on behalf of the
respondents.
2. The
convict prisoner has sent this application through jail authority
praying to release him on temporary bail for his own medical
treatment. After perusing the records, we are of the view that the
reason assigned for releasing him on temporary bail is not
convincing. This application is therefore rejected.
3. However,
the jail authority is directed to give the applicant the best medical
facility available in view of his past history. Rule is discharged.
[R.P.
DHOLAKIA, J.] [K.S. JHAVERI, J.]
ar
Top