Gujarat High Court
====================================== vs Mr on 10 November, 2011
Gujarat High Court Case Information System
Print
CR.MA/15337/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 15337 of 2011
In
CRIMINAL
APPEAL No. 558 of 1997
======================================
DILIP
MOTIBHAI BHOI
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 60 days for his own
treatment. He has the record of absconding for 2116 days when he was
released on temporary bail in the year 1997. His appeal is likely to
be heard as it is to be listed this month. According to the report
of Medical Officer, Vadodara, he is presently under conservative
treatment from jail dispensary and visiting orthopedic surgeon of SSG
Hospital. Under the circumstances, the application is rejected.
(D.H.Waghela,
J.)
(J.C.Upadhyaya,
J.)
*malek
Top