Gujarat High Court High Court

Mohansinh vs State on 25 August, 2008

Gujarat High Court
Mohansinh vs State on 25 August, 2008
Author: Md Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/10815/2008	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 10815 of 2008
 

In


 

CRIMINAL
APPEAL No. 1243 of 2008
 

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

 

MOHANSINH
ALIAS PAPPUSINH ROOPSINH - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
THROUGH
JAIL for Applicant(s)
: 1, 
MR LR PUJARI, APP for
Respondents 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE MD SHAH
		
	

 

				Date
: 25/08/2008 

 

 
 
ORAL
ORDER

Rule.

Learned APP Mr.L.R.Pujari waives service of rule on behalf of the
respondent.

Learned APP places on record a xerox copy of the certificate issued
by Dr.A.C.Varma, Medical Officer, Jail Dispensary, Central Jail,
Ahmedabad, dated 15.8.2008. As per the said certificate, the convict
prisoner is a known case of Mooren’s Ulcer (Ulcer on the right side
of Cornea of eye) and therefore, he wants to take treatment from a
private Doctor of his own choice. From the certificate, it appears
that sufficient treatment is being provided by the jail authority to
him in jail and also through the Eye Department of Civil Hospital at
Ahmedabad.

However,
considering the seriousness of the disease, the convict prisoner is
ordered to be released on temporary bail for a period of 15 (fifteen
days) on his executing a personal bond in sum of Rs.2,000/- (Rupees
Two thousand only) with a surety of like amount before the trial
Court. After completion of the bail period, the convict prisoner
shall surrender before the jail authority. The application is
allowed to the aforesaid extent only and rule is made absolute.

(M.D.Shah,
J.)

Sreeram.

   

Top