Gujarat High Court
Prakash vs State on 12 January, 2011
Gujarat High Court Case Information System
Print
SCR.A/25/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CRIMINAL APPLICATION No. 25 of 2011
=========================================================
PRAKASH
CHIMANLAL SHAH - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance
:
THROUGH
JAIL for
Applicant(s) : 1,
MR JK SHAH, APP for Respondent(s) : 1,
None
for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE AKIL KURESHI
Date
: 12/01/2011
ORAL
ORDER
Grievance
of the petitioner voiced in this petition received through complaint
cell appears to be that steal plate which he was using and inland
letters which he had purchased have been confiscated. The Jail
authorities shall examine such grievance and if such inland letters
have been seized from the petitioner, the same shall be returned.
With respect to to steel plate/s, if the prisoner is permitted to
retain the same per the jail rule, the same may also be returned.
With the above directions, the petition is disposed of.
(Akil
Kureshi, J.)
(vjn)
Top