Gujarat High Court High Court

Devaji vs State on 21 March, 2011

Gujarat High Court
Devaji vs State on 21 March, 2011
Author: Ravi R.Tripathi,&Nbsp;Mr.Justice P.P.Bhatt,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/2845/2011	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 2845 of 2011
 

In


 

CRIMINAL
APPEAL No. 1348 of 2008
 

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

 

DEVAJI
ALIAS MUNNA JIKABHAI - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
THROUGH
JAIL for
Applicant(s) : 1, 
Mr.J.K. SHAH, ADDL PUBLIC PROSECUTOR for
Respondent(s) : 1, 
RULE SERVED for Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAVI R.TRIPATHI
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE P.P.BHATT
		
	

 

 
 


 

Date
: 21/03/2011 

 

 
 
ORAL
ORDER

(Per : HONOURABLE MR.JUSTICE RAVI
R.TRIPATHI)

Learned
Additional Public Prosecutor Mr.J.K. Shah places on record
certificate issued by Dr.S. Napoleon Singh, Medical Officer, Central
Jail Dispensary, Ahmedabad dated 20th March 2011. The
relevant part of the certificate reads as under:

“Recently,
he was examined by psychiatric expert of Mental Hospital Delhidarwaja
on 11/02/2011 at central jail Ahmedabad and advice him to stop the
medicines. Again he was examined by psychiatrist from Civil Hospital
Ahmedabad on 19/03/2011 and on examination patient was found
conscious and oriented, mood is normal, no thought disturbance and
patient wants to do work. For the complaint of insomnia he was
advised medicines Tab.Diazepam (sedative) for 15 days and advised no
other psychiatric treatment required at present.” (emphasis
supplied)

Learned
APP Mr.Shah states that the matter of the applicant for grant of
furlough is under consideration of the authorities as now he has
given the name of his paternal aunt as surety. He expects that the
application will be decided within a week from today. He requested
that the matter may be kept on 31st March 2011. Adjourned
to 31st March 2011.

(RAVI
R. TRIPATHI, J.)

(P.P.

BHATT, J.)

karim

   

Top