Gujarat High Court Case Information System
Print
CR.MA/6399/2011 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 6399 of 2011
In
CRIMINAL
MISC.APPLICATION No. 3854 of 2011
=========================================================
NAT
SHANTABEN VANAJI - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================================
Appearance
:
MS
ARCHANA R ACHARYA for
Applicant(s) : 1,
MR DABHI, APP for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE K.M.THAKER
Date
: 06/05/2011
ORAL
ORDER
1. Mr.
Archana R Acharya, learned advocate for the applicant seeks
permission to withdraw the application at this stage.
2. The
permission as prayed for is granted. The application stands disposed
of as withdrawn.
3. It
is necessary to record that the learned advocate for the applicant
has submitted that the applicant had to be admitted into hospital.
She has also submitted that the applicant would surrender as per the
time scheduled under the earlier order, however upon her surrendering
the jail authority may provide her necessary medical treatment
without any delay.
4. Mr.Dabhi,
learned APP has submitted that necessary medical treatment will be
provided and instruction or recommendation of the Medical Officer
will also be followed.
5. In
that view of the matter the jail authority is directed to provide
necessary treatment to the present applicant as may be required. If
need be the Medical Officer on duty may issue necessary instruction
or recommendation and the same shall have to be strictly followed by
the jail authority.
(K.M.TAHKER,J.)
Suresh*
Top