Gujarat High Court Case Information System
Print
CR.MA/10281/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 10281 of 2010
=========================================================
NAPINDERSINGH
JASBIRSINGH GORAYA JAHANGIRPARI - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================================
Appearance
:
MR
H.S.MULIA for
Applicant(s) : 1,
MR MG NANAVATI APP for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE H.B.ANTANI
Date
: 09/09/2010
ORAL
ORDER
1. Rule.
Learned A.P.P. Mr.M.G. Nanavati waives service of Rule for the
respondent-State. Having regard to the facts and circumstances of the
case, the application is taken up for hearing today.
2. Heard
learned advocate Mr.H.S. Mulia for the applicant and learned A.P.P.
Mr.Nanavati for the respondent-State at length and in great detail.
3. Considering
the rival submissions, averments made in the application as well as
earlier order dated 23.02.2010 passed by this Court in Criminal Misc.
Application No.1344 of 2010 and as this being a successive bail
application, I am of the view that the same cannot be entertained.
4. In
view of the above, the application stands rejected. Rule is
discharged.
(H.B.ANTANI,
J.)
Hitesh
Top