Gujarat High Court High Court

Bipinbhai vs State on 5 May, 2011

Gujarat High Court
Bipinbhai vs State on 5 May, 2011
Author: K.M.Thaker,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCR.A/1059/2011	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CRIMINAL APPLICATION No. 1059 of 2011
 

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

 

BIPINBHAI
NATVARLAL SHARMA - THRO' MANJULABEN N SHARMA - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 2 - Respondent(s)
 

=========================================================
 
Appearance
: 
PARTY-IN-PERSON
for
Applicant(s) : 1, 
MR LB DABHI APP for Respondent(s) : 1, 
None
for Respondent(s) : 2 -
3. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE K.M.THAKER
		
	

 

Date
: 05/05/2011 

 

ORAL
ORDER

1. Heard
Mr.Dabhi, learned APP for the respondents.

2. Mr.Dabhi,
learned APP, has placed on record the remarks from the Jail
Authority.

3. The
remarks discloses that he had reported late by 120 days after he was
allowed parole in the Apex Court. His conduct in jail is also
reported to be unsatisfactory.

4. Besides
the aforesaid aspects, the relevant fact is that the applicant has
asked for temporary bail for 30 days for getting operated for
treatment of piles, at private hospital.

5. Mr.Dabhi,
learned APP, has submitted that the treatment including the
facilities for operation of piles is available at and can be provided
by the Jail Authority, in the Government Hospital and the Jail
Authority is ready to make the said facilities i.e. for operation and
for treatment of piles, available to the applicant in the Government
Hospital. He has submitted that the Jail Authority will make
available the treatment and facilities of the operation available to
the applicant as per the instruction, recommendation and report of
the Medical Officer. Therefore, the application is disposed of with a
direction to the Jail Authority to make available forthwith the
facilities of operation, if require and also the treatment for piles,
to the applicant as per the recommendation and report by the Medial
Officer, at the Government Hospital. The said facilities of the
operation and all necessary treatments shall be made available to the
applicant immediately without any delay. In view of the said
direction, the request as prayed for by the applicant is not required
to be granted.

6. With
the aforesaid directions, the application stands disposed of .

(K.M.

Thaker, J.)

rakesh/

   

Top