Gujarat High Court High Court

Nalin vs State on 7 September, 2011

Gujarat High Court
Nalin vs State on 7 September, 2011
Author: M.R. Shah,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	


 


	 

SCR.A/435/2006	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CRIMINAL APPLICATION No. 435 of 2006
 

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

 

NALIN
PRABHUDAS - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
THROUGH
JAIL for Applicant(s)
: 1, 
PUBLIC PROSECUTOR for Respondent(s) : 1, 
RULE SERVED for
Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE M.R. SHAH
		
	

 

 
 


 

Date
: 12/04/2006 

 

 
 
ORAL
ORDER

Pursuant
to the order passed by this Court, the Jail Superintendent Mr. Jadeja
is personally present in the Court. He has submitted one
communication/report submitted to the Addl. I.G. (Prison) dated 8th
April, 2006 and has submitted that due to certain difficulties, which
are mentioned in the said communication/report, the Jail Authority is
constrained to keep the co-accused (Under Trial) in one barrack.
However, as far as possible they are trying to see that the Under
Trial co-accused are not kept together in one barrack. To know the
views of the I.G. (Prison) and to make certain suggestions, S.O. to
19th April, 2006.

(M.R.SHAH,
J.)

kdc.

   

Top