Gujarat High Court Case Information System
Print
CR.MA/3492/2006 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 3492 of 2006
=========================================================
RAJKUMAR
SATISHCHANDRA MAURYA - Applicant(s)
Versus
THE
STATE OF GUJARAT - Respondent(s)
=========================================================
Appearance
:
MR
FB BRAHMBHATT for
Applicant(s) : 1,
PUBLIC PROSECUTOR for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 10/04/2006
ORAL
ORDER
1. This
is an application praying for regular bail and the applicant is
facing charges in connection with C.R. No.I 42 of 2006 for the
alleged commission of offences punishable under sections 406, 420,
467, 468, 471 and 114 of IPC.
2. Heard
the learned Advocate for the applicant. From the papers prima facie
it appears that the applicant has prepared bogus visiting cards and
the Sessions Court found that from the police papers prima facie the
applicant is involved in the serious financial offence. Therefore, I
am of the view that this is not a fit case to exercise the
discretionary power in favour of the applicant. This application is,
therefore, rejected.
[K.S.
JHAVERI, J.]
ar
Top