Gujarat High Court High Court

Prakash vs State on 12 January, 2011

Gujarat High Court
Prakash vs State on 12 January, 2011
Author: Akil Kureshi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCR.A/25/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CRIMINAL APPLICATION No. 25 of 2011
 

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

 

PRAKASH
CHIMANLAL SHAH - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
THROUGH
JAIL for
Applicant(s) : 1, 
MR JK SHAH, APP  for Respondent(s) : 1, 
None
for Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE AKIL KURESHI
		
	

 

 
 


 

Date
: 12/01/2011 

 

ORAL
ORDER

Grievance
of the petitioner voiced in this petition received through complaint
cell appears to be that steal plate which he was using and inland
letters which he had purchased have been confiscated. The Jail
authorities shall examine such grievance and if such inland letters
have been seized from the petitioner, the same shall be returned.
With respect to to steel plate/s, if the prisoner is permitted to
retain the same per the jail rule, the same may also be returned.
With the above directions, the petition is disposed of.

(Akil
Kureshi, J.)

(vjn)

   

Top