Gujarat High Court Case Information System Print CR.MA/14578/2009 1/ 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 : 27/01/2010 ORAL ORDER
[1] In
pursuance of the order dated 21.01.2010, Dr.Jwalit Sheth,
Neurosurgeon, Neurosurgical Hospital, Baroda has examined the present
applicant on 23.01.2010 and he has given the opinion which is as
under:
Mr.Farooq
Ismail Maulana, M/40 yrs was seen by me yesterday for his l/o. Law
Back pain and pain in legs on walking.
He was
examined by me and was advised a series of tests among which MRI
examination of his L. S. Spine was done. On reviewing all the reports
today it is my opinion that he should have strict Bed Rest under
observations for a period of six weeks. This should allleviate his
pain. At present there is no urgency for surgical intervention.
In view of
the opinion given by Doctor, it is very clear that if the applicant
is given bed rest and remains under observation for a period of six
weeks to alleviate his pain, there is no need for surgical
intervention at this stage.
[2] In view
of the aforesaid observation, the applicant be kept in Jail
dispensary at Junagadh and would remain under observation of the
Medical Officer for a period of six weeks. Thereafter, it would be
open for learned advocate for the applicant to move appropriate
application before appropriate Court.
[3] In view
of the aforesaid facts and circumstances of the case, Mr.Ashish M.
Dagli, learned advocate for the applicant seeks permission to
withdraw the application. Permission as prayed for is granted. The
application stands disposed of as withdrawn. Rule is discharged.
[ H. B.
ANTANI,J. ]
(vijay)
Top