Gujarat High Court High Court

========================================= vs Ms Ml Shah Addl. Public Prosecutor … on 21 January, 2010

Gujarat High Court
========================================= vs Ms Ml Shah Addl. Public Prosecutor … on 21 January, 2010
Author: H.B.Antani,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/14578/2009	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 14578 of 2009
 

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

FARUK
ISMAIL MOULANA PATNI 

 

Versus
 

STATE
OF GUJARAT 

 

========================================= 
Appearance
: 
MR ASHISH M DAGLI for
Applicant 
MS ML SHAH ADDL. PUBLIC PROSECUTOR for
Respondent 
=========================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE H.B.ANTANI
		
	

 

 
 


 

Date
: 21/01/2010 

 

 
ORAL
ORDER

[1] Heard
Mr.Chirag Parekh, learned advocate for Mr.Ashish M. Dagli, learned
advocate for the applicant and Ms.M. L. Shah, learned APP for the
respondent State.

[2] Considering
the certificate dated 19th January, 2010 issued by
Dr.Jwalit Sheth, Neurosurgeon, Neurosurgical Hospital, Baroda, it
appears that Doctor will examine the applicant on 22nd
January, 2010 at 10.00 a.m. The Certificate dated 19th
January, 2010 issued by Dr.Jwalit Sheth, Neurosurgeon, Neurosurgical
Hospital, Baroda is taken on record. The respondent State is
directed to shift the applicant from Junagadh to Baroda in order to
enable the Doctor to examine him on 22nd January, 2010 at
10.00 a.m. as mentioned in the certificate at his expenses. Necessary
arrangement be made by the Superintendent of Junagadh Jail to shift
the applicant for check up and consultation on 22nd
January, 2010. With this observation, the matter is listed for
further hearing on 27th January, 2010.
Direct service is permitted.

[
H. B. ANTANI,J. ]

(vijay)

   

Top