Gujarat High Court Case Information System
Print
SCR.A/396/2009 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CRIMINAL APPLICATION No. 396 of 2009
=========================================
SUO
MOTU PROCEEDING
Versus
STATE
OF GUJARAT & others
=========================================
Appearance :
Mr.
Shalin N. Mehta for the applicant [suo-motu]
Mr.
P.K. Jani, PP, for
respondents.
=========================================
CORAM
:
HONOURABLE
THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
and
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 08/02/2010 ORAL ORDER
(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)
From
the report and the affidavit-in-reply filed by the Jail
Superintendent, it appears that the direction given on 30.11.2009 has
not been fulfilled. Civil construction of internal road to be made by
the Gujarat Police Housing Corporation has not been made. Appointment
to the posts of Surgeon and some technicians has also not been made.
The procedure for recruitment of police personnel has not been
completed. Under the circumstances, we direct the Managing Director,
Gujarat Police Housing Corporation and the Commissioner, Health
Department to remain present to the assist the Court on the next
date. The Superintendent of Jail, who is present, is also directed to
assist the Court on the next date.
Post
the matter on 17.2.2010.
Mr.
P.K. Jani, learned Public Prosecutor, is directed to inform the
officers of their appearance.
[S.J.
Mukhopadhaya, C.J.]
[swamy] (Anant
S. Dave, J.)
Top