Gujarat High Court Case Information System
Print
CR.MA/11523/2010 1/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 11523 of 2010
In
CRIMINAL
APPEAL No. 1608 of 2008
=========================================================
MAHESHBHAI
PUNAMBHAI TALPADA - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance :
THROUGH
JAIL for
Applicant(s) : 1,
PUBLIC PROSECUTOR for Respondent(s) : 1,
None
for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE JAYANT PATEL
and
HONOURABLE
MR.JUSTICE H.B.ANTANI
Date
: 20/10/2010
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE JAYANT PATEL)
The
present application has been preferred by the applicant-convict for
releasing him on temporary bail on the ground that he wants to have
the treatment of Periarthritis.
Pursuant
to the earlier order passed by this Court, the convict has been
examined by the jail Doctor as well as by SSG Hospital, Vadodara and
Government Spine Institute, Physiotherapy College, Ahmedabad. As per
the said report, there is no cure of surgery and he is only required
to undergo the physiotherapy treatment for which the facilities are
available.
Under
these circumstances, we find that it would not be a case to exercise
discretion and hence, the present application is rejected. However,
it is directed that the jail authority shall provide regular
treatment to the applicant-convict.
(JAYANT
PATEL, J.)
(H.B.
ANTANI, J.)
*bjoy
Top