Gujarat High Court High Court

Harisharan vs State on 8 April, 2011

Gujarat High Court
Harisharan vs State on 8 April, 2011
Author: Akil Kureshi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/4929/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 4929 of 2011
 

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

 

HARISHARAN
@ UNCLE RAMCHANDRA VARMA - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=========================================================
 
Appearance
: 
MRJAGDHISHSATAPARA
for
Applicant(s) : 1, 
MR LB DABHI, APP for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE AKIL KURESHI
		
	

 

 
 


 

Date
: 08/04/2011 

 

 
 
ORAL
ORDER

Applicant
seeks bail after charge-sheet for offences under Sections 454 and 380
of the Indian Penal Code. From the record, however, I find that his
previous bail application is not pressed as recently as on 3.2.2011
which was also after charge-sheet.

In
addition to finding that there is no change in the circumstances to
permit me to review the situation in such a close proximity, I also
find that the applicant is involved in several similar cases not only
in the State of Gujarat but also other States. Counsel for the
applicant candidly stated that applicant is involved in at-least six
similar cases in Gujarat and several more outside.

That
being the position, this application is dismissed.

(Akil
Kureshi,J.)

(raghu)

   

Top