Gujarat High Court Case Information System Print CR.MA/10508/2011 1/ 1 ORDER IN THE HIGH COURT OF GUJARAT AT AHMEDABAD CRIMINAL MISC.APPLICATION No. 10508 of 2011 ========================================================= PARESH @ BOBI MAGANBHAI VAGH - Applicant(s) Versus STATE OF GUJARAT - Respondent(s) ========================================================= Appearance : MRBCDAVE for Applicant(s) : 1,MRKUNALBDAVE for Applicant(s) : 1, MRS. MANISHA L. SHAH, ADDL. PUBLIC PROSECUTOR for Respondent(s) : 1, ========================================================= CORAM : HONOURABLE MR.JUSTICE ANANT S. DAVE Date : 29/07/2011 ORAL ORDER
This
application is filed under Section 439 of the Code of Criminal
Procedure in connection with First Information Report registered as
I-C.R. No.123/2010 with Katargam Police Station, Surat for the
offences punishable under Sections 302, 34, 147, 148, 149, 120(B)
and 201 of the Indian Penal Code and under Section 135 of the B.P.
Act.
A
change of an Advocate in a successive bail application is no ground
for considering this application. Earlier on 01.12.2010, after
filing of charge-sheet, the matter was withdrawn. Circumstantial
evidence cannot be considered at this stage.
In
view of the above, this application stands rejected.
Sd/-
(Anant
S. Dave, J.)
Caroline
Top