Gujarat High Court Case Information System
Print
SCR.A/2328/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CRIMINAL APPLICATION No. 2328 of 2010
=========================================================
LALJIBHAI
KESARISINH PARMAR - Applicant(s)
Versus
STATE
OF GUJARAT & 2 - Respondent(s)
=========================================================
Appearance
:
THROUGH
JAIL for
Applicant(s) : 1,
MR DC SEJPAL, APP for Respondent(s) : 1,
None
for Respondent(s) : 2 -
3.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE AKIL KURESHI
Date
: 10/01/2011
ORAL
ORDER
Rule.
Learned APP Mr. Sejpal waives service of rule for respondent State.
This application has been received through jail from convict
undergoing imprisonment for 10 years. He complains of suffering from
epilepsy. His grievance is that he is not being given proper
treatment.
Learned
APP however produced on record a communication dated 14.9.2010 from
the Medical Officer, Vadodara Central Jail indicating that applicant
was treated at Ahmedabad Civil Hospital. However, even while
treatment was incomplete, he refused to take further treatment.
Be
that as it may, applicant is granted parole leave for a period of 15
days on his depositing an amount of Rs.5,000/-(Rupees five thousand
only) before the jail authorities to enable him to take treatment
from a private Doctor.
Upon completion of the said parole period, he shall surrender before
the jail authorities. Rule made absolute accordingly.
Order
shall be communicated to the prisoner in jail by the Registry.
(Akil
Kureshi,J.)
(raghu)
Top