Gujarat High Court High Court

Pratapbhai vs State on 18 January, 2011

Gujarat High Court
Pratapbhai vs State on 18 January, 2011
Author: Akil Kureshi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/16044/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 16044 of 2010
 

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

 

PRATAPBHAI
ANAKUBHAI KHACHAR - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
NM KAPADIA for
Applicant(s) : 1, 
MR DC SEJPAL, APP  for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE AKIL KURESHI
		
	

 

 
 


 

Date
: 18/01/2011 

 

 
ORAL
ORDER

Petitioner
seeks anticipatory bail. He is Sarpanch of village Paliyad. Though
his name is not disclosed in the FIR lodged for offence punishable
under section 408, 409, 420 read with 114 of the Indian Penal Code,
it appears that the Investigating Agency during the course of
investigation had found material to proceed against the petitioner.
The complaint pertains to siphoning away the funds meant for National
Rural Employment Guarantee Scheme. All the accused including the
petitioner allegedly diverted lacs of rupees meant for labourers
under the said scheme. Looking to the seriousness of the allegations,
no case for anticipatory bail is made out. The petition is therefore,
dismissed.

(Akil
Kureshi, J.)

(vjn)

   

Top