Gujarat High Court Case Information System
Print
R/SCR.A/1323/2011
ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CRIMINAL APPLICATION No 1323 of 2011
======================================
MOHMMED
YUSUF SHAIKH SHORULLA SHAIKH....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
Rule.
Mr. J.K. Shah, learned APP waives service of rule for and on behalf
of respondent State.
This
is an application through jail by a convict prisoner undergoing
sentence past 14 years for the offence under the NDPS. It appears
that he is not well. His grievance is that the jail authorities are
not attending to his ailment. He is 64 years of age and hails from
Kashmir.
Considering
the age of the convict prisoner and the complaint, the jail
authorities are directed to refer the convict to the Civil Hospital
for necessary treatment at the earliest. Rule is made absolute.
Sd/-
(J.B.PARDIWALA,
J.)
Savariya
Page
1 of 1
Top