Gujarat High Court High Court

Kishanbhai vs State on 18 July, 2011

Gujarat High Court
Kishanbhai vs State on 18 July, 2011
Author: Anant S. Dave,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCR.A/1246/2011	 3/ 3	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CRIMINAL APPLICATION No. 1246 of 2011
 

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

 

KISHANBHAI
ROOPABHAI BARIYA - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 2 - Respondent(s)
 

=========================================================
 
Appearance
: 
THROUGH
JAIL for
Applicant(s) : 1, 
MS ML SHAH Ld. APP for Respondent(s) : 1, 
NOTICE
UNSERVED for Respondent(s) : 2 -
3. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	

 

 
 


 

Date
: 18/07/2011 

 

 
 
ORAL
ORDER

This
application by the convict for considering his case for parole for a
period of 60 days on the ground of severe and serious ailment of
carcinoma. When the matter is taken up for hearing, certificate
dated 5.7.2011 issued by the Medical officer, Central Jail
Dispensary, Ahmedabad, is produced on record by the learned APP Ms.
Shah, which would go to show that the applicant is suffering from
level II cervical node and it is not operable due to the gross
adhesion with carotid artery because of chance of severe bleeding
and advised medicines for about 7 days. Meanwhile, the applicant is
referred to GCRI as per the advise of cancer specialist.

However,
the Jail Authority is directed to take proper care of the
applicant-convict and as and when required, may be admitted or
referred to GCRI for better treatment, as advised.

With
the aforesaid, application disposed of accordingly. Rule is
discharged.

[
Anant S. Dave, J. ]

mandora/

   

Top