Gujarat High Court Case Information System
Print
SCR.A/435/2006 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CRIMINAL APPLICATION No. 435 of 2006
=========================================================
NALIN
PRABHUDAS - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance
:
THROUGH
JAIL for Applicant(s)
: 1,
PUBLIC PROSECUTOR for Respondent(s) : 1,
RULE SERVED for
Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE M.R. SHAH
Date
: 12/04/2006
ORAL
ORDER
Pursuant
to the order passed by this Court, the Jail Superintendent Mr. Jadeja
is personally present in the Court. He has submitted one
communication/report submitted to the Addl. I.G. (Prison) dated 8th
April, 2006 and has submitted that due to certain difficulties, which
are mentioned in the said communication/report, the Jail Authority is
constrained to keep the co-accused (Under Trial) in one barrack.
However, as far as possible they are trying to see that the Under
Trial co-accused are not kept together in one barrack. To know the
views of the I.G. (Prison) and to make certain suggestions, S.O. to
19th April, 2006.
(M.R.SHAH,
J.)
kdc.
Top