Gujarat High Court
====================================== vs Mr on 10 November, 2011
Gujarat High Court Case Information System
Print
CR.MA/15302/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 15302 of 2011
In
CRIMINAL
APPEAL No. 660 of 2006
======================================
PRASHANT
RAJARAM
Versus
THE
STATE OF GUJARAT AND ANOTHER
======================================
Appearance
:
THROUGH JAIL for Applicant.
MR
KP RAVAL, 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
: 10/11/2011
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE D.H.WAGHELA)
The
petitioner has sought temporary bail for 45 days for his own medical
treatment. His earlier application on the same ground has been
rejected by an order on 19.7.2011. It is stated by learned APP that
many days of furlough leave are due for the applicant but as no one
has come forward to receive him he could not be released on furlough.
It was further stated that necessary treatment is provided in or
through the jail authorities. Hence, rejected.
(D.H.Waghela,
J.)
(J.C.Upadhyaya,
J.)
*malek
Top