Gujarat High Court Case Information System
Print
SCR.A/1689/1993 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CRIMINAL APPLICATION No. 1689 of 1993
With
SPECIAL
CRIMINAL APPLICATION No. 1511 of 1996
=================================================
LOK
ADHIKAR SANGH & OTHERS
Versus
SHRI
C.C.SHUKLA,SUPDT.,REMAND HOME,AHMEDABAD & ORS
=================================================
Appearance :
Mr
Anand Yagnik for Mr Girish Patel for the petitioners
NOTICE
UNSERVED for Respondent(s) : 1,
Mr PK Jani, Public Prosecutor for
Respondent No.2
None for Respondent(s) :
3,
=================================================
CORAM
:
HONOURABLE
THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
and
HONOURABLE
MR.JUSTICE K.M.THAKER
Date
: 04/04/2011
ORAL
ORDER
(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)
Mr
P.K. Jani, learned Public
Prosecutor produces the Gujarat Juvenile Justice Rules, 2011 which
have come in effect from 14th
February 2011. He also produces certain Circulars issued by the
State Government from time to time for rehabilitation of juveniles
once they become major (more than 18 years of age). He submits that
requisite number of Gujarat Juvenile Justice Rules, 2011 and
compilation of Circulars will be submitted with the Registrar General
of the High Court for onward circulation to the Juvenile Justice
Boards, Principal District Judges for their use and to High Court.
He prays for time to file affidavit in this regard. Post
the matter on 29th
April 2011.
(S.J. Mukhopadhaya, CJ.)
(J.B.Pardiwala, J.)
*mohd
Top