Gujarat High Court High Court

Masum vs State on 6 June, 2011

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

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	


 


	 


	R/SCR.A/1322/2011
	                                                                    
	                           ORDER

 

 


 
	  
	  
		 
			 

IN
			THE HIGH COURT OF GUJARAT AT AHMEDABAD
		
	

 


 


 


SPECIAL
CRIMINAL APPLICATION  No 1322 of 2011
 
	  
	  
		 
			 

 

			
		
	

 

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

 


 
	  
	  
		 
			 

MASUM
			ALI ANWARHUSEN MANSURI....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

This
is an application in the form of a complaint through jail by a
convict undergoing sentence passed 10 years for the offence under the
NDPS. His grievance is that the jail authorities are not permitting
him to avail of the facility of the telephone which is now being
provided in the jail premises on certain terms and conditions.
According to him, there is a discrimination to the extent that only a
particular class of convicts and prisoners are permitted to use the
telephone booth. Learned APP is requested to look into the matter.
Learned APP informs the Court that there is a Circular issued by the
Home Department dated 27.04.2010.

In
this view of the matter, NOTICE returnable on 20.06.2011. Mr.
J.K. Shah, learned APP waives service of notice on behalf of
respondent State.

Sd/-

(J.B.PARDIWALA,
J.)

Savariya

Page
2 of 2

   

Top