Gujarat High Court Case Information System
Print
CR.MA/4973/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 4973 of
2011
=========================================
AJAY
RAJBAHADUR CHAUHAN - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================
Appearance :
MR
AJAY L PANDAV for
Applicant(s) : 1,
MR LB DABHI, APP for Respondent(s) :
1,
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE AKIL KURESHI
Date
: 15/04/2011
ORAL ORDER
Petitioner
seeks bail in connection with FIR bearing CR No. I-66 of 2010
registered with Adajan Police Station. From the record, however, I
find that the petitioner had previously moved Criminal Misc.
Application No.488 of 2011 which was withdrawn on 19.1.2011. This
bail application was also moved after filing of the charge-sheet.
Despite this, subsequently, another bail application bearing Criminal
Misc. Application No.2802 of 2011 came to be filed by the same
accused, which also came to be withdrawn unconditionally on
18.3.2011. This is, therefore, third application in less than 3
months after filing of charge-sheet by the same accused seeking bail
on the same grounds. I see no change in circumstances to permit the
petitioner to maintain such successive bail application particularly
when he is charged for the serious offences punishable under Sections
395, 397 and 188 of the IPC and Section 25(1)(A) of the Arms Act.
In
the result, this bail application is dismissed.
[Akil
Kureshi, J.]
mrp
Top