Gujarat High Court High Court

Jan vs State on 25 November, 2010

Gujarat High Court
Jan vs State on 25 November, 2010
Author: Anant S. Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCR.A/1749/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CRIMINAL APPLICATION No. 1749 of 2010
 

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


 

JAN
MOHD. JUMMABHAI SINDHI - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 2 - Respondent(s)
 

=========================================================
 
Appearance : 
THROUGH
JAIL for
Applicant(s) : 1, 
Ms. Krina Calla, Addl.PUBLIC PROSECUTOR for
Respondent(s) : 1, 
RULE SERVED for Respondent(s) : 2 -
3. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	

 

 
 


 

Date
: 15/11/2010 

 

ORAL
ORDER

1. Heard
the learned APP for the State.

It
is submitted that thorough investigation is made with regard to the
ailment of the accused and even after the report of M.R.I., no
significant abnormality was detected and the accused is under
conservative treatment from expert Doctors of SSG Hospital, Vadodara
and the Doctors of Jail Dispensary.

2. Considering
the above communication dated 16.9.2010 addressed by the Medical
Officer, Vadodara to the Superintendent, Vadodara Central Jail,
Vadodara, Gujarat, the application of this accused does not require
any further consideration of this court. The application is
accordingly disposed of. Rule is discharged.

[ANANT
S. DAVE, J.]

msp

   

Top