Gujarat High Court Case Information System
Print
CR.MA/11959/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 11959 of 2010
=========================================================
RAJESH
@ KANJIBHAI ARJANBHAI DESAI - UNDER TRIAL PRISONER - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================================
Appearance :
MS
KRISHNA U MISHRA for
Applicant(s) : 1,
MS MINI NAIR, APP for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE RAJESH H.SHUKLA
Date
: 07/10/2010
ORAL
ORDER
1. Present
application has been filed by the applicant for grant of temporary
bail on the ground of sickness of the father that he is suffering
from prostate for which medical certificate of Dr. Vinay B. Bharvad
of Astha Surgical Hospital is produced.
2. Learned
Advocate Ms. Krishna Mishra has, therefore, requested to enlarge the
applicant on temporary bail. However, bare perusal of the certificate
clearly suggests that had advised for conservative treatment also.
But, the patient himself has suggested for the operation. Therefore,
at this stage it is premature and the present application cannot be
entertained on such ground. The same can be entertained as and when
the date of operation is fixed as per the medical advice. Accordingly
present application stands rejected.
(RAJESH
H. SHUKLA, J.)
jani
Top