Citation : 2023 Latest Caselaw 11534 Bom
Judgement Date : 8 November, 2023
CAJ 7-Crpil-9-2017 .doc
IN THE HIGH COURT OF JUDICATURE AT BOMBAY
CRIMINAL APPELLATE JURISDICTION
CRIMINAL PUBLIC INTEREST LITIGATION NO. 9 OF 2017
Jan Adalat Through
Shaikh Ibrahim Abdul And Anr. ... Petitioners
V/s.
The State Of Maharashtra And Anr. ... Respondents
WITH
CRIMINAL WRIT PETITION NO. 1335 OF 2020
Iqalak Rahim Shaikh ... Petitioner
V/s.
The State Of Maharashtra ... Respondent
WITH
CRIMINAL WRIT PETITION NO. 2761 OF 2011
Major Ramesh Shivaji Upadhyay ... Petitioner
V/s.
The State Of Maharashtra ... Respondent
WITH
CRIMINAL WRIT PETITION NO. 3528 OF 2011
Ramesh Shivaji Upadhyay ... Petitioner
V/s.
The State Of Maharashtra And Ors. ... Respondents
Dr. Uday P. Warunjikar for Petitioner in CRPIL/9/2017.
Mrs. A. S. Pai, PP a/w Ms. Mahalakshmi Ganpathy, APP for Respondent-
State.
Ms. Shubhada Khot, Appointed Advocate for Petitioner in WP/1335/2020
as Amicus-Curaie in WP/2761/2011 & for Petitioner in WP/3528/2011.
Mr. G. S. Hedge, Senior Counsel i/b Ms. P. M. Bhansali for CIDCO.
1/2
::: Uploaded on - 10/11/2023 ::: Downloaded on - 10/11/2023 23:20:59 :::
CAJ 7-Crpil-9-2017 .doc
CORAM : A.S. GADKARI AND
SHYAM C. CHANDAK, JJ.
DATE : 8th NOVEMBER, 2023. P.C. : 1) Learned PP submitted that, the Home Department,
Government of Maharashtra has issued a Government Resolution dated 7 th
November, 2023 and constituted a Secretary Level Officers' Committee. The
said committee will take into consideration all the aspects and facets
regarding the Jail Reforms in pursuance of Judgment and Order dated 1 st
March, 2017 passed in Public Interest Litigation No. 46 of 2015 and Orders
passed subsequent thereon. She tendered across the bar a photocopy of
Government Resolution dated 7th November, 2023 issued by the Home
Department, Government of Maharashtra.
2) It is needless to mention that, the said Secretary Level Officers'
Committee will take into consideration the grievances arising out of above
mentioned Petitions before us, the various reports submitted by the
Principal District Judges who are directed to take review of jail conditions
and the suggestions/recommendations given by the learned Advocates
appearing for respective Petitioners.
3) At the request of learned APP, stand over to 17th January, 2024.
(SHYAM C. CHANDAK, J.) (A.S. GADKARI, J.)
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!