Gujarat High Court High Court

Pirubhai vs State on 1 July, 2008

Gujarat High Court
Pirubhai vs State on 1 July, 2008
Author: Md Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCR.A/1259/2008	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CRIMINAL APPLICATION No. 1259 of 2008
 

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

 

PIRUBHAI
NURUBHAI SHAIKH - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 2 - Respondent(s)
 

=========================================================
 
Appearance
: 
THROUGH
JAIL for Applicant(s)
: 1, 
MR PD BHATE ASST. PUBLIC PROSECUTOR for
Respondents. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE MD SHAH
		
	

 

Date
: 01/07/2008 

 

 
 


 

ORAL
ORDER

1. By
way of this petition through jail, the petitioner-convict has prayed
to release him on parole leave so as to enable him to take treatment
of his eyes from private doctor.

2. Heard.

I have perused the relevant record. The convict is sentenced to
undergo imprisonment for ten years for the offence punishable under
Section 22 of the N.D.P.S. Act. From the record it transpires that
operation of cataract has already been performed on the convict and
that he has been regularly taken to the Civil Hospital, Ahmedabad for
follow up treatment. Hence, the ground on the basis of which the
petitioner has sought his relief does not survive any more. Hence,
the present petition deserves to be dismissed and the same is
dismissed.

(M.D.

Shah,J.)

Umesh/

   

Top