Gujarat High Court Case Information System
Print
SCR.A/196820/2008 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CRIMINAL APPLICATION No. 1968 of
2008
=========================================================
DILIPBHAI
GAMBHIR LALJI BHAMBHI - Applicant(s)
Versus
STATE
OF GUJARAT & 2 - Respondent(s)
=========================================================
Appearance
:
THROUGH
JAIL for Applicant(s)
: 1,
MR SP HASURKAR ASST. PUBLIC PROSECUTOR for
Respondents.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE MD SHAH
Date
: 07/10/2008
ORAL
ORDER
1. By
way of this petition through jail, the petitioner-convict has prayed
to release him on parole leave for a period of 60 days on the ground
of his own medical treatment.
2. Heard.
I have perused the relevant record. The convict is sentenced to
undergo 10 years imprisonment for the offence punishable under
N.D.P.S. Act. From the letter dated 16.09.2008 written by Dr. R.R.
Rai, Medical Officer, Jail Dispensary, Central Jail, Vadodara to
Superintendent, Central Jail, Vadodara it transpires that the convict
is known case of Right Ankle injury and in that regard the convict
has already taken treatment from private hospital before coming to
jail. The Convict is examined by the Surgeon at S.S.G. Hospital and
he opined that bimalleolar pins of the convict can be extracted. The
M.R.I. Of the convict is also done ant its report is awaited.
Therefore, it transpires that the Convict has been given adequate
treatment in the jail. Hence, the petition is rejected.
(M.D.
Shah,J.)
Umesh/
Top