Gujarat High Court High Court

====================================== vs Mr Aj Desai on 3 August, 2011

Gujarat High Court
====================================== vs Mr Aj Desai on 3 August, 2011
Author: D.H.Waghela, Honourable J.C.Upadhyaya,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/10953/2011	 1/ 1	ORDER 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 10953 of 2011
 

In


 

CRIMINAL
APPEAL No. 835 of 2006
 

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

DINESH
NATWARBHAI 

 

Versus
 

STATE
OF GUJARAT AND ANOTHER
 

====================================== 
Appearance
: 
THROUGH
JAIL for Applicant. 
MR AJ DESAI, APP for Respondent No.1. 
None
for Respondent No.2. 
======================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE D.H.WAGHELA
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE J.C.UPADHYAYA
		
	

 

Date
: 03/08/2011 

 

ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE D.H.WAGHELA)

The
petitioner has sought temporary bail for 45 days for treatment of his
dental disease. His jail record show that he absconded for 704 days
when he was last released on furlough. According to certificate of
Medical Officer of the Central Jail Dispensary, Ahmedabad, he is
suffering from systemic disease and drug allergy and suffered loss of
teeth. Therefore, he was sent to Dental college for construction
prosthesis on 12.5.2011 and 23.6.2011 but he came back without taking
necessary treatment. Since the treatment is available to the
applicant through jail authority and he is not having the record of
returning to jail by himself after enjoying his leave, the
application is rejected.

(D.H.Waghela,
J.)

(J.C.Upadhyaya,
J.)

*malek

   

Top