Gujarat High Court Case Information System
Print
CR.MA/1468/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 1468 of 2010
=========================================================
ARVIND
RAVINDRA PAGARE THROUGH MOTHER LILA RAVINDRA PAGARE - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================================
Appearance :
MR
NK MAJMUDAR for
Applicant(s) : 1,
Mr Shivang Shukla, Addl. PUBLIC PROSECUTOR for
Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 22/04/2010
ORAL
ORDER
Heard
Mr N K Majmudar, learned Advocates for the applicant and the
learned APP for the respondent-State.
This
application filed by the original accused is the third successive
bail application before this court.
This
court, (Coram: Anant S Dave, J.) by order dated 31.8.2007 disposed
of the application as withdrawn. Again in the second round, after
considering the relevant submissions, by order dated 12.9.2008, the
request to consider the case of the accused for bail was rejected on
merit and now this application has been filed for granting bail
with similar contentions which does not warrant any interference by
this court. Since there is no change in the facts or law, this
application is disposed of as rejected.
[ANANT S DAVE, J.]
msp
Top