Gujarat High Court
Rakesh vs State on 6 May, 2011
Gujarat High Court Case Information System Print CR.MA/15174/2008 1/ 1 ORDER IN THE HIGH COURT OF GUJARAT AT AHMEDABAD CRIMINAL MISC.APPLICATION No. 15174 of 2008 ========================================================= RAKESH @ PAPPU MAHICHAND SINGH THAKUR - Applicant(s) Versus STATE OF GUJARAT - Respondent(s) ========================================================= Appearance : MR ARPIT A KAPADIA for Applicant(s) : 1, MR MAULIK NANAVATI ADDL.PUBLIC PROSECUTOR for Respondent(s) : 1, ========================================================= CORAM : HONOURABLE MR.JUSTICE M.R. SHAH Date : 28/11/2008 ORAL ORDER
Over
and above the fact that present is a successive bail application
without change in circumstances, considering the fact that the
petitioner has obtained affidavit of the original complainant in his
favour and that itself would tantamount to tampering with the witness
and therefore, the petitioner cannot be released on bail and hence
the present bail application deserves to be dismissed and is
accordingly dismissed.
[M.R.
SHAH, J.]
rafik
Top