Gujarat High Court Case Information System
Print
CR.MA/12382/2008 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 12382 of 2008
In
CRIMINAL
APPEAL No. 219 of 2005
==========================================
GANESHBHAI
BALUBHAI PATEL (DHOLIYA PATEL)
Versus
STATE
OF GUJARAT & ANOTHER
==========================================
Appearance
:
THROUGH JAIL for Applicant
MS
ARCHNA RAVAL APP for
Respondents
==========================================
CORAM
:
HONOURABLE
MR.JUSTICE J.R.VORA
and
HONOURABLE
MR.JUSTICE SHARAD D.DAVE
Date
: 06/10/2008
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE J.R.VORA)
RULE.
Learned APP Ms.Archna Raval waives service of rule on behalf of the
respondents.
This application is
preferred by the convict prisoner through Jail for releasing him
on temporary bail for a period of 15 days on the ground of treatment
of his sickness. The present applicant has been convicted for the
offences punishable under Sections 302, 376 and 201 of the Indian
Penal Code and has been sentenced to undergo life imprisonment. The
certificate dated 16th September, 2008 placed on record
of Medical Officer, Jail Dispensary, Central Jail, Vadodara, Gujarat
indicates that the applicant is known case of fever with low grade
not associated with chills. He has complained of body ache and was
referred to S.S.G. Hospital, Vadodara on 2nd June, 2008
and Treating Doctor examined him and has advised investigation. The
treatment advised by Treating Doctor, is given to the applicant and
hence, no case is made out to release the applicant on temporary
bail for taking treatment outside the Jail for his sickness.
However, it is directed that the Jail Authority shall give proper
treatment to the applicant in Jail.
In view of the above,
this application is dismissed. Rule is discharged.
[
J. R. VORA,J. ] [ SHARAD D. DAVE,J. ]
vijay
Top