Gujarat High Court Case Information System
Print
CR.MA/4537/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 4537 of 2010
In
CRIMINAL
APPEAL No. 1222 of 2003
=========================================================
BAGHABHAI
NAJBHAI DANGAR - Applicant
Versus
STATE
OF GUJARAT - Respondent
=========================================================
Appearance
:
MR
G RAMAKRISHNAN for Applicant.
MR HH PARIKH, ADDL.PUBLIC PROSECUTOR
for
Respondent.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE A.L.DAVE
and
HONOURABLE
MR.JUSTICE BANKIM.N.MEHTA
Date
: 04/05/2010
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE A.L.DAVE)
This
is a successive application preferred by the applicant for suspension
of sentence and grant of bail. The applicant’s earlier application
did not find favour of the Court. He was released on temporary bail
in the year 2004 and he absconded for 2008 days and surrendered
recently on 28.2.2010. He is again seeking suspension of sentence and
grant of bail. In our view, no substantial change in the
circumstances favouring the applicant is indicated. On the contrary,
change in circumstances goes against the applicant. He absconded for
a long spell and, therefore, the application does not merit
acceptance. The application stands rejected.
[A.L.Dave,J.]
[Bankim N.Mehta,J.]
(patel)
Top