Gujarat High Court Case Information System
Print
SCR.A/992/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CRIMINAL APPLICATION No. 992 of 2010
=========================================
GOSWAMI
BABUPURI VAIKUNTHPURI - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================
Appearance :
BY
COMPLAINT BOX for
Applicant(s) : 1,
MR LR PUJARI, ADDL. PUBLIC PROSECUTOR for
Respondent(s) : 1,
None for Respondent(s) :
2,
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE M.R. SHAH
Date
: 17/05/2010
ORAL
ORDER
Rule.
Mr. Pujari, learned APP waives service of notice of Rule for the
respondents.
Present
Special Criminal Application received through the complaint box of
the concerned jail has been preferred by one Goswami Babugiri
Vaikunthpuri, the accused who is convicted for offence punishable
under section 302 of the IPC for appropriate direction directing the
jail authorities to give him only the job of Barbour and not any
other work.
The
prayer of the applicant cannot be accepted and granted. The accused
in the jail cannot be permitted to say that he will do only a
particular job. Even, otherwise, considering the report submitted by
the Deputy Superintendent, Central Jail, Ahmedabad dated 17.5.2010
and the allegations against the applicant, it is reported that it is
not advisable to give blade etc. to the applicant and it is
apprehended untoward incident.
Considering
the above, the prayer of the applicant to direct the jail authority
to give him only the job of Barbour cannot be granted. Hence,
present application deserves to be dismissed and is accordingly
dismissed. Rule is discharged.
(M.R.
SHAH, J.)
shekhar/-
Top