Gujarat High Court High Court

Mahesh vs State on 18 July, 2008

Gujarat High Court
Mahesh vs State on 18 July, 2008
Author: Md Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCR.A/1394/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CRIMINAL APPLICATION No. 1394 of 2008
 

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

 

MAHESH
@ LAKHU JIVABHAI SOLANKI - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 2 - Respondent(s)
 

=========================================================
 
Appearance
: 
THROUGH
JAIL for Applicant(s)
: 1, 
MS
DARSHANA PANDIT, APP for
Respondent :
1, 
 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE MD SHAH
		
	

 

 
 


 

Date
: 18/07/2008 

 

 
 
ORAL
ORDER

Heard
learned APP Ms.Darshana Pandit.

The
report of the Medical Officer, Jail Dispensary, Vadodara dated
17.7.2008 submitted by learned APP is taken on record. Taking into
consideration this report, it reveals that the convict prisoner is
being given sufficient and necessary treatment by the jail dispensary
as well as at the SSG Hospital, Vadodara. Hence, the petition is
rejected.

(M.D.Shah,
J.)

Sreeram.

   

Top