Gujarat High Court Case Information System
Print
CR.MA/12171/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 12171 of 2008
In
CRIMINAL
APPEAL No. 1239 of 2007
=========================================================
PRATAPBHAI
MORARBHAI - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance
:
THROUGH
JAIL for Applicant(s)
: 1,
MR IM PANDYA, APP for Respondent(s) : 1,
None for
Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE MD SHAH
Date
: 29/09/2008
ORAL
ORDER
The
present applicant convict-prisoner is convicted for the offences
punishable under Sections 302, 337, 307 and 376 of IPC and has been
sentenced to undergo Life imprisonment by the trial Court vide its
judgment and order.
The
present application has been preferred by the convict prisoner
through jail to release him on temporary bail to provide medical
treatment to his old aged mother claimed to be suffering from
?SGlaucoma??.
Recently,
the convict prisoner has been released on furlough leave in the month
of Feb.2008 for 14 days. No cogent and convincing reasons. Hence, the
application is rejected.
(M.D.Shah,
J.)
Sreeram.
Top