Gujarat High Court High Court

No vs State on 18 September, 2008

Gujarat High Court
No vs State on 18 September, 2008
Author: M.R. Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCR.A/1859/2008	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CRIMINAL APPLICATION No. 1859 of 2008
 

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

 

NO
NAME (A LETTER THRO'COMPLAINT BOX) - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 2 - Respondent(s)
 

=========================================================
 
Appearance
: 
BY
COMPLAINT BOX for
Applicant(s) : 1, 
MR RC KODEKAR, ADDL. PUBLIC PROSECUTOR for
Respondent(s) : 1, 
None for Respondent(s) : 2 -
3. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE M.R. SHAH
		
	

 

Date
: 18/09/2008 

 

 
 


 

ORAL
ORDER

A
very serious grievance is made by one of the prisoner by making
complaint addressed to the Hon’ble Chief Justice, Gujarat High Court
with respect to food prepared in Mess and supplied to the prisoner.
If the allegations are found to be true, then there is some substance
in the allegations which is seriously required to be considered by
the highest authorities. Hence, Notice
returnable on 25th September, 2008. To be placed in First
Board. Mr.R.C.Kodekar, learned APP waives service of notice on behalf
of the respondents. In the meantime, respondent Nos.2 and 3 are
directed to submit the report considering the allegations in the
application. They are directed to see that those allegations are
personally looked into by them, even after discrete inquiry.
Mr.R.C.Kodekar, learned APP to communicate this order to the
aforesaid authorities. Registry is directed to give copy of this
order to Mr.R.C.Kodekar, learned APP during the course of the day.

[M.R.Shah,J.]

satish

   

Top