Gujarat High Court High Court

Bhupendra vs State on 20 July, 2010

Gujarat High Court
Bhupendra vs State on 20 July, 2010
Author: Dn Patel,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/1641/2007	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 1641 of 2007
 

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


 

BHUPENDRA
BANSILAL SHAH - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
THROUGH
JAIL for Applicant. 
MS MITA PANCHAL,
APP for Respondent No.1. 
NOTICE SERVED for Respondent(s) :
2, 
========================================================= 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE DN PATEL
		
	

 

Date
: 07/03/2007 

 

ORAL
ORDER

Having
heard the learned Additional Public Prosecutor for the
respondent-State and looking to the nature of sickness and report of
the Doctor of Ahmedabad Civil Hospital, it appears that adequate and
proper treatment of the applicant is going on at Civil Hospital,
Ahmedabad. Experts of several Departments have examined the present
applicant-accused. Some of the tests have been found to be normal.
Looking to the nature of allegation against the present applicant
that with the help of co-conspirator huge amount has been
misappropriated, I see no reason to entertain this application. There
is no substance in this application and the same is dismissed. Notice
is discharged.

(D.N.PATEL,J)

*dipti

   

Top