Gujarat High Court Case Information System
Print
CR.MA/7787/2008 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 7787 of 2008
In
CRIMINAL
APPEAL No. 1671 of 2006
==========================================
URMILABEN
SHANTILAL
Versus
STATE
OF GUJARAT & 1
==========================================
Appearance
:
THROUGH
JAIL for Applicant
MR MR MENGDEY APP for
Respondents
==========================================
CORAM
:
HONOURABLE
MR.JUSTICE J.R.VORA
and
HONOURABLE
MR.JUSTICE M.R. SHAH
Date
: 26/06/2008
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE M.R. SHAH)
RULE.
Mr.M.R.Mengdey, learned APP waives service of rule on behalf of the
respondents.
The
present application, through Jail, is filed by the applicant,
convict ? Urmilaben daughter of Shantilal Vyas wife of Shashikant
Joshi for releasing her on temporary bail for a period of 45 days
for her own medical treatment. It appears from the earlier
proceedings that in the month of March, 2008, the applicant had
preferred Criminal Misc. Application No.3590 of 2008 for releasing
her on temporary bail on the very ground, which came to be dismissed
by this Court vide order dated 26.03.2008. Looking to the medical
certificate dated 06.06.2008 issued by the Medical Officer, Jail
Dispensary, Central Jail, vadodara by observing that the applicant
has been given full treatment and even the operation also can be
performed at S.S.G., Hospital, Vadodara. This Court has also
observed that looking to the ailment and the medical treatment given
to the applicant, the applicant is not required to be released on
temporary bail. In view of the above and considering the fact that
this is a successive bail application on the very ground and in view
of the dismissal of the aforesaid application, the present
application is dismissed. Rule is discharged.
[J.
R. VORA,J.]
[M.
R. SHAH,J.]
vijay
Top