Gujarat High Court
Ameen vs State on 15 December, 2010
Gujarat High Court Case Information System
Print
CR.MA/14155/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 14155 of 2010
=========================================
AMEEN
@ SUKRI AMADMIYA BARAFWALA - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================
Appearance :
MR
NK MAJMUDAR for
Applicant(s) : 1,
MR LR POOJARI, ADDL. PUBLIC PROSECUTOR for
Respondent(s) : 1,
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE MD SHAH
Date
: 15/12/2010
ORAL
ORDER
Learned
Advocate for the applicant has failed to satisfy this Court that
there are changed circumstances which give reason to grant bail to
the present applicant. The applicant is involved in eleven offence
which are of serious nature. No case is made out to grant bail to
the applicant. Hence, the application is rejected.
[M.D.Shah,
J.]
satish
Top