Gujarat High Court Case Information System
Print
SCR.A/1752/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CRIMINAL APPLICATION No. 1752 of
2010
=========================================================
MOHANSING
RUPSING - Applicant(s)
Versus
STATE
OF GUJARAT & 2 - Respondent(s)
=========================================================
Appearance
:
BY
COMPLAINT BOX for
Applicant(s) : 1,
MR MR MENGDEY, APP for Respondent(s) : 1,
None
for Respondent(s) : 2 -
3.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE RAJESH H.SHUKLA
Date
: 08/10/2010
ORAL ORDER
Rule.
Mr MR Mengdey, learned APP for the State waives service of rule.
Present application has been filed by the applicant convict through
jail for grant of temporary bail on the medical grounds stated in the
application regarding treatment of the eye. However, Mr MR Mengdey,
learned APP for the State has placed on record the certificate of
Medical Officer, Central Jail Dispensary, Ahmedabad dated 15.9.2010.
In view of the certificate produced suggesting only conservative
treatment and also considering the jail remarks referring to the
history of the absconding accused, the present application cannot be
entertained and deserves to be rejected. Accordingly, this
application stands rejected. Rule is discharged.
[RAJESH
H. SHUKLA, J.]
mrpandya
Top