High Court Kerala High Court

Dr.Ramesh Chandra Swain vs State Of Kerala (Sub Inspector Of on 4 December, 2006

Kerala High Court
Dr.Ramesh Chandra Swain vs State Of Kerala (Sub Inspector Of on 4 December, 2006
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl MC No. 3929 of 2006()


1. DR.RAMESH CHANDRA SWAIN,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA (SUB INSPECTOR OF
                       ...       Respondent

2. SUPERINTENDENT,

                For Petitioner  :SRI.P.V.GEORGE(PUTHIYIDAM)

                For Respondent  : No Appearance

The Hon'ble MR. Justice R.BASANT

 Dated :04/12/2006

 O R D E R
                                    R.BASANT, J

                                 ----------------------


                           Crl.M.C.No.3929  of 2006

                           ----------------------------------------

                 Dated this the 4th day of December   2006




                                      O R D E R

The learned Director General of Prosecutions submits and the

learned counsel for the petitioner accepts that necessary medical

attention has been given to the petitioner when he was taken to the

doctors concerned on 02/12/2006. He is now receiving requisite

medical attention. The learned Director General of Prosecutions

undertakes that the needful shall be done and the petitioner in

custody shall be given the required medical attention and care. I

accept the submission of the learned Director General of

Prosecutions. I take note of the submission of the learned counsel for

the petitioner that requisite medical attention has been given on

02/12/2006. No further action is necessary in these circumstances.

This Criminal Miscellaneous Case is in these circumstances dismissed

as unnecessary now. Needless to say, the petitioner shall be at liberty

to approach the learned Additional Chief Judicial Magistrate for

orders if the petitioner, who is in custody, has grievance, if any, about

inadequate medical attention and care.

(R.BASANT, JUDGE)

jsr

Crl.M.C.No. 2

Crl.M.C.No. 3

R.BASANT, J

C.R.R.P.No.

ORDER

21ST DAY OF JULY 2006