Gujarat High Court High Court

Nasirkhan vs State on 28 September, 2011

Gujarat High Court
Nasirkhan vs State on 28 September, 2011
Author: Z.K.Saiyed,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCR.A/2544/2011	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CRIMINAL APPLICATION No. 2544 of 2011
 

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

 

NASIRKHAN
MAHMOODKHAN PATHAN - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
MSGRVIJAYALAKSHMI
for
Applicant(s) : 1, 
MR KL PANDYA, APP for Respondent(s) : 1, 
None
for Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE Z.K.SAIYED
		
	

 

 
 


 

Date
: 28/09/2011  
 
ORAL ORDER

The
applicant-accused of Sessions Case No.138 of 2004 for the offence
punishable under Sections 395, 365, and 120-B of the Indian Penal
Code has filed present application for parole leave of four weeks on
the ground of treatment of piles.

Heard
Mr.K.L.Pandya, learned APP for the respondent State. Mr.Pandya has
read jail report and argued that present applicant is suffering from
piles and treatment for piles is available at Civil Hospital.
Therefore, he has contended that parole leave may not be granted to
the present applicant.

Having
heard learned counsel for the parties when the treatment for piles is
available at Civil Hospital the present applicant is permitted to
move before the jail authority with request to send him for treatment
at Civil Hospital. I hope that jail authority will provide such
treatment.

In
view of above, this application stands disposed off.

(Z. K. SAIYED, J)

kks

   

Top