Gujarat High Court High Court

Sankarprasad vs State on 30 August, 2011

Gujarat High Court
Sankarprasad vs State on 30 August, 2011
Author: M.R. Shah,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCR.A/2066/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CRIMINAL APPLICATION No. 2066 of 2010
 

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


 

SANKARPRASAD
NAGRAJ KARNAM - Applicant
 

Versus
 

STATE
OF GUJARAT & 4 - Respondents
 

======================================
Appearance : 
MS
SUBHADRA G PATEL for Applicant(s) : 1,MR KANTILAL KAYASTHA for
Applicant(s) : 1, 
MR KP RAWAL, APP for Respondent No.1. 
NOTICE
UNSERVED for Respondent No.2. 
NOTICE SERVED for Respondent
No.3. 
DELETED for Respondent No.4. 
NOTICE SERVED BY DS for
Respondent No.5. 
====================================== 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE M.R. SHAH
		
	

 

Date
: 30/08/2011 

 

ORAL
ORDER

1. Pursuant
to the order dated 16/08/2011 passed by this Court, one Ramkishor
Moolchand Lalwatt, who is serving as Deputy Secretary (Home), Union
Territory Administration of Dadra and Nagar Haveli, Silvassa is
personally present in the Court and has filed an affidavit. He has
also tendered unconditional apology for not responding earlier
Notices of this Court. He has also submitted that the matter is
required to be placed before Sentence Review Board, Union Territory
of Dadra and Nagar Haveli and has to take appropriate decision
considering the report of the State of Gujarat. Therefore, it is
requested to grant 30 days time to constitute Sentence Review Board
for Union Territory of the Dadra and Nagar Haveli as well as to take
appropriate decision in the matter. Hence, S.O. to 30/09/2011.

2. In
the meantime, the concerned authority of Union Territory of Dadar and
Nagar Haveli to constitute the Sentence Review Board and take
appropriate decision as required under Section 433-A of the Code of
Criminal Procedure considering the Report of the Jail Superintendent,
District Jail, Surat and/or of the State of Gujarat and place the
said decision before this Court on the next date of hearing i.e.
30/09/2011. Copy of this order be given to the Deputy Secretary
(Home), Union Territory Administration of Dadra and Nagar Haveli,
Silvassa, who is personally present in the Court.

[M.R.SHAH,J]

*dipti

   

Top