Gujarat High Court High Court

Sanjaykumar vs State on 16 December, 2010

Gujarat High Court
Sanjaykumar vs State on 16 December, 2010
Author: Jayant Patel,&Nbsp;Honourable H.B.Antani,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/11990/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 11990 of 2010
 

In


 

CRIMINAL
APPEAL No. 1035 of 2009
 

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

 

SANJAYKUMAR
LAXMANBHAI - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
THROUGH
JAIL for
Applicant(s) : 1, 
MR KP RAVAL, ADDL. PUBLIC PROSECUTOR for
Respondent(s) : 1, 
RULE NOT RECD BACK for Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE JAYANT PATEL
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE H.B.ANTANI
		
	

 

 
 


 

Date
: 27/10/2010 

 

ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE JAYANT PATEL)

The
present application has been preferred by the applicant-convict for
releasing him on temporary bail on the ground that he wants to take
treatment of heart problem.

Pursuant
to the order passed by this Court, learned APP was to report to this
Court as to whether he is suffering from any valve problem of heart
and whether surgery is required to be performed or not. Today, report
has been submitted for examination of convict on 25.10.2010 and as
per the doctor, convict has been advised only medicines for three
months.

Under
these circumstances, the ground is not genuine, therefore,
application does not deserve to be granted.

We
may record that the ground is not found to be genuine and if the
merits are considered, it would not be a case for suspension of
sentence imposed under Section 302 of Indian Penal Code for life
imprisonment. Therefore, the present application is rejected. Rule is
discharged.

[JAYANT
PATEL, J.]

[H.B.

ANTANI, J.]

pirzada/-

   

Top