Gujarat High Court High Court

Bharat vs State on 23 November, 2010

Gujarat High Court
Bharat vs State on 23 November, 2010
Author: A.L.Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/13958/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 13958 of 2010
 

In


 

CRIMINAL
APPEAL No. 1449 of 2010
 

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

 

BHARAT
VALLABH BHUVA - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
THROUGH
JAIL for
Applicant(s) : 1, 
MS CM SHAH, ADDL.PUBLIC PROSECUTOR for
Respondents 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE A.L.DAVE
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE VIJAY MANOHAR SAHAI
		
	

 

 
 


 

Date
: 23/11/2010 

 

ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE A.L.DAVE)

The
applicant seeks temporary bail for his treatment for HIV. He has been
treated by Civil Hospital for urinary track problem. For the post
surgical treatment, he wants to go to a private hospital.

2. In
view of the fact that the applicant is being treated by the Civil
Hospital, the cause does not seem to be genuine. Hence, rejected.

[A.L.Dave,J.]

[V.M.Sahai,J.]

(patel)

   

Top