Gujarat High Court High Court

Ilaben vs State on 26 June, 2008

Gujarat High Court
Ilaben vs State on 26 June, 2008
Author: Md Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCR.A/1170/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CRIMINAL APPLICATION No. 1170 of 2008
 

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

 

ILABEN
W/O DIPAK DHANRAJ SHAH - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 2 - Respondent(s)
 

=========================================================
 
Appearance
: 
THROUGH
JAIL for Applicant.  
                                              Mr.A.J.Desai, APP for
the respondents.
========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE MD SHAH
		
	

 

 
 


 

Date
: 26/06/2008 

 

 
 
ORAL
ORDER

The
applicant-convict prisoner has preferred this application through
jail seeking her release on parole on the ground that she wants to
take treatment outside jail from a Doctor of her choice.

This
Court has gone through the opinion of the Medical Officer, Jail
Dispensary, Central Prison, Vadodara, dated 30-5-2008 which shows
that the applicant-convict prisoner is not suffering from any serious
ailment and that the jail authority is providing her with regular
treatment and follow up through SSG Hospital, Vadodara. Hence
rejected.

(M.D.Shah,J.)

lee.

   

Top