Gujarat High Court High Court

Mohmmed vs State on 6 June, 2011

Gujarat High Court
Mohmmed vs State on 6 June, 2011
Author: J.B.Pardiwala,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	


 


	 


	R/SCR.A/1323/2011
	                                                                    
	                           ORDER

 

 


 
	  
	  
		 
			 

IN
			THE HIGH COURT OF GUJARAT AT AHMEDABAD
		
	

 


 


 


SPECIAL
CRIMINAL APPLICATION  No 1323 of 2011
 
	  
	  
		 
			 

 

			
		
	

 

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

MOHMMED
			YUSUF SHAIKH SHORULLA SHAIKH....Applicant
		
	
	 
		 
			 

 Versus
			
			
		
	
	 
		 
			 

STATE
			OF GUJARAT  &  1....Respondents
		
	

 

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

Appearance:
 

BY
COMPLAINT BOX for the PETITIONER.
 

MR
JK SHAH, ADDL. PUBLIC PROSECUTOR for the RESPONDENT.
 

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

 


 


	 
		  
		 
		  
			 
				 

CORAM:
				
				
			
			 
				 

HONOURABLE
				MR.JUSTICE J.B.PARDIWALA
			
		
	

 


 

 


Date
: 06/06/2011
 


 

 


ORAL
ORDER

Rule.

Mr. J.K. Shah, learned APP waives service of rule for and on behalf
of respondent State.

This
is an application through jail by a convict prisoner undergoing
sentence past 14 years for the offence under the NDPS. It appears
that he is not well. His grievance is that the jail authorities are
not attending to his ailment. He is 64 years of age and hails from
Kashmir.

Considering
the age of the convict prisoner and the complaint, the jail
authorities are directed to refer the convict to the Civil Hospital
for necessary treatment at the earliest. Rule is made absolute.

Sd/-

(J.B.PARDIWALA,
J.)

Savariya

Page
1 of 1

   

Top