Gujarat High Court
Pravinbhai vs State on 24 October, 2008
Gujarat High Court Case Information System
Print
CR.MA/12334/2008 / 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 12334 of 2008
=========================================================
PRAVINBHAI
@ LANGDO JERAMBHAI CHOPDA - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================================
Appearance
:
MR
KK PANDEY for
Applicant(s) : 1,
MR SP HASURKAR, ADDL.PUBLIC PROSECUTOR for
Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE MD SHAH
Date
: 24/10/2008
ORAL
ORDER
Jail
authority is directed to take appropriate steps for providing medical
treatment to the present applicant as early as possible including
treatment of operation.
The
applicant is at liberty to file fresh bail application before the
competent court and if such application will be preferred by the
present applicant, then it will be decided in accordance with law
without influence of the order of this Court. In view of above, this
application is disposed of.
(M.D.Shah,
J.)
sudhir
Top