Gujarat High Court
Masumali vs State on 17 March, 2011
Gujarat High Court Case Information System
Print
SCR.A/634/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CRIMINAL APPLICATION No. 634 of 2011
=========================================================
MASUMALI
ANWAR HUSSAIN - Applicant(s)
Versus
STATE
OF GUJARAT & 2 - Respondent(s)
=========================================================
Appearance
:
BY
COMPLAINT BOX for
Applicant(s) : 1,
Mr.L.R.Pujari, APP for Respondent(s) :
1-3
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE MD SHAH
Date
: 17/03/2011
ORAL ORDER
Rule.
Mr.L.R.Pujari, learned APP waives service of notice of rule on
behalf of the respondents.
Jail
Authority is directed to take immediate steps for the ailment of the
convict prisoner and if it is necessary, convict may be referred to
Civil Hospital for getting appropriate immediate treatment. Rule is
made absolute to the aforesaid extent. This petition stands disposed
of accordingly.
Copy
of this order be sent to convict prisoner in jail.
(M.D.SHAH,J.)
radhan
Top