Gujarat High Court Case Information System
Print
CR.MA/11309/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 11309 of 2008
=========================================================
VIJAY
PRATAPRAI THAKKAR - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance
:
THROUGH
JAIL for Applicant(s)
: 1,
MR. M.R. MENGADE APP for Respondent(s) : 1,
None for
Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE M.R. SHAH
Date
: 04/09/2008
ORAL
ORDER
It
appears from the medical certificate issued by the Central Prison
Hospital that the applicant is advised for PTCA and Stenting to
Radial and D1 Craft and other operations and the probable cost of Rs
3,71,668/-. It appears that the Jail Authority has already sent
written proposal to the Home Department, Government of Gujarat
through Jail Superintendent on 18.7.2008 for sanction of the money
which is required for operation and same is awaited. Hence, S.O. to
10.9.2008. Shri Mengade, learned APP get instruction from the
concerned authority with respect to sanction of the aforesaid amount.
(M.R.
Shah, J)
Kaushik
Top