Gujarat High Court
Jayesh vs State on 27 September, 2010
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