Gujarat High Court High Court

Rajendrasinh vs State on 5 April, 2011

Gujarat High Court
Rajendrasinh vs State on 5 April, 2011
Author: Anant S. Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/4265/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 4265 of 2011
 

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

RAJENDRASINH
D GAUTAM - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

============================================= 
Appearance
: 
MR MA KHARADI for Applicant(s)
: 1, 
MR AJ DESAI ADDL. PUBLIC PROSECUTOR for Respondent(s) :
1, 
=============================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	

 

 
 


 

Date
: 05/04/2011 

 

ORAL
ORDER

This
application under Section 438 of the Code is preferred by the
applicant in connection with the offence registered with the Sayla
Police Station vide C.R.No.I-121 of 2010 punishable under Sections
192, 196, 404, 406, 408, 409, 418, 420, 466, 467, 468, 470, 471, 472,
474, 475, 477-B and 120-B of the Indian Penal Code.

Considering
the nature of allegations and report of the auditor, I am not
inclined to consider the case of the applicant for anticipatory bail
and hence it is rejected. Rule is discharged.

[ANANT
S. DAVE, J.]

//smita//

   

Top