Gujarat High Court Case Information System
Print
CR.MA/12626/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 12626 of 2011
In
CRIMINAL APPEAL No. 544 of 2010
=========================================================
GANDAJI
JAVANJI THAKORE - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance
:
THROUGH
JAIL for
Applicant(s) : 1,
MS CM SHAH, ADDL.PUBLIC PROSECUTOR for
Respondent(s) : 1,
None for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE D.H.WAGHELA
and
HONOURABLE
MR.JUSTICE J.C.UPADHYAYA
Date
: 08/09/2011
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE D.H.WAGHELA)
The
petitioner has sought temporary bail for 60 days for medical
treatment of his own and submitted certificate dated 1.9.2011 of the
Medical Officer of Central Jail Dispensary. He has recently been
released on four occasions, viz. for 30 days in March 2011 for
engagement of his daughter, for 7 days in June 2011 for marriage of
his daughter, for 30 days in June 2011 for agricultural work and for
14 days on furlough leave in 2011 itself. It was submitted by learned
APP that the echo cardiograph of the petitioner is reported to be
normal and in case of necessity, he is being provided with necessary
medical assistance. Hence, dismissed.
(D.H.WAGHELA,
J.)
(J.C.UPADHYAYA,
J.)
(binoy)
Top