IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 4591 of 2010(Y)
1. E.R.RAMESH, S/O.RAGHAVAN, AGED 42,
... Petitioner
Vs
1. THE JAIL SUPERINTENDENT, SUB JAIL,
... Respondent
2. THE DISTRICT SUPERINTENDENT OF POLICE,
3. THE STATE OF KERALA, REPRESENTED BY
For Petitioner :SRI.JOHNSON MANAYANI
For Respondent : No Appearance
The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR
Dated :16/03/2010
O R D E R
T.R. RAMACHANDRAN NAIR, J.
---------------------------------------
W.P.(C) No.4591 OF 2010
---------------------------------------
Dated this the 16th day of March, 2010.
J U D G M E N T
This writ petition is filed by the brother of one Saji @ Aayi
who is undergoing undertrial imprisonment. It is stated that Saji
is accused in various cases and he is kept in Sub Jail, Palai. The
said accused is in utter paralytic condition and it is in this
circumstance, the petitioner has approached this Court seeking
for a direction to grant proper medical care to his brother.
2. Learned Government Pleader on instructions submitted
that even while at Sub Jail, Palai, the accused was being taken to
the hospital and now he has been shifted to Central Jail, Viyyur
on 04.03.2010 wherein there is a full fledged hospital attached to
the Central Jail and that all facilities will be provided for giving
proper medical care to the accused. The same is recorded.
Learned counsel for the petitioner submitted that whenever
the accused is produced in court in various cases, the
respondents may be directed to use an ambulance for transport.
W.P.(C) No.4591/2010 2
This is a matter entirely for the Jail authorities and Police to
consider depending upon the physical condition and the medical
advise from time to time. The same also will be considered as
and when he will be taken outside for production before the
Criminal Court.
This writ petition is accordingly disposed of.
T.R. RAMACHANDRAN NAIR
JUDGE
smp