Gujarat High Court High Court

Jayesh vs State on 27 September, 2010

Gujarat High Court
Jayesh vs State on 27 September, 2010
Author: Anant S. Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCR.A/1874/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CRIMINAL APPLICATION No. 1874 of 2010
 

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


 

JAYESH
HIRALAL THAKKAR & 6 - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

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


 

Appearance
: 
MR SUNIL M
AGRAWAL for
Applicant(s) : 1 - 7. 
MR KARTIK PANDYA, ADDITIONAL PUBLIC
PROSECUTOR for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	

 

 
 


 

Date
: 27/09/2010 

 

 
 
ORAL
ORDER

The
prayer of the petitioner in this Writ Petition reads as under :-

A)
issue a suitable direction or order calling upon the Jail
Superintendent, Sabarmati Central Prison, Ahmedabad to permit the
present petitioners also to enjoy the privilege of having home made
Tiffin at the Jail precincts through their relatives.

B)
Any other/ further order or direction as deemed fit and just by this
Hon’ble Court be passed.

The
above prayer in view of the Notification dated 22.10.2009 cannot be
granted.

The
petition is rejected.

(Anant
S. Dave, J.)

Caroline

   

Top