Gujarat High Court High Court

========================================== vs Ms Hb Punani on 24 June, 2008

Gujarat High Court
========================================== vs Ms Hb Punani on 24 June, 2008
Author: J.R.Vora,&Nbsp;Honourable Mr.Justice Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/7723/2008	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 7723 of 2008
 

In


 

CRIMINAL
APPEAL No. 1587 of 2003
 

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

NAGAJI
TABHABHAI 

 

Versus
 

STATE
OF GUJARAT & 1 

 

========================================== 
Appearance
: 
THROUGH
JAIL for Applicant 
MS HB PUNANI, APP for
Respondents 
==========================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE J.R.VORA
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE M.R. SHAH
		
	

 

 
 


 

Date
: 24/06/2008 

 

ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE M.R. SHAH)

RULE.

Ms.H. B. Punani, learned APP waives service of rule on behalf of the
respondents.

The
present application has been filed by the applicant, convict ?
Jagajibhai Tabhabhai for releasing him on temporary bail for a
period of 90 days for his own medical treatment. Apart from the fact
that earlier when the applicant was released on furlough leave, he
surrendered late by 163 days and that too, he was arrested by the
police and then surrendered, the applicant has been given full
medical treatment in the Central Prison Hospital, Ahmedabad as well
as Civil Hospital, Ahmedabad and that too, by Specialist, the
applicant is not required to be released on temporary bail. Hence,
the present application is dismissed. Rule is discharged,
accordingly.

[J.

R. VORA,J.]

[M.

R. SHAH,J.]

vijay

   

Top