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