Gujarat High Court High Court

Appearance : vs Mr Lb Dabhi App For on 10 January, 2011

Gujarat High Court
Appearance : vs Mr Lb Dabhi App For on 10 January, 2011
Author: A.M.Kapadia,&Nbsp;Honourable Mr.Justice Bankim.N.Mehta,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/15727/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 15727 of 2010
 

In


 

CRIMINAL
APPEAL No. 3144 of 2008
 

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


 

SURENDRAKUMAR
SATYAPRAKASH GUPTA 

 

Versus
 

STATE
OF GUJARAT & ANR
 

=========================================
 
Appearance : 
THROUGH
JAIL for
Applicant 
MR LB DABHI APP for Respondent No.1 
None for
Respondent No.2 
=========================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE A.M.KAPADIA
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE BANKIM.N.MEHTA
		
	

 

                   Date
: 10/01/2011 

 

ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE A.M.KAPADIA)

1 It
is seen from the jail records that the earlier bail application
filed by the applicant – convict prisoner on the same ground
has been rejected vide order dated 16.11.2010, rendered in Criminal
Misc. Application No.13379 of 2010 by the coordinate Bench of this
Court, therefore, we are not inclined to entertain this
Application. Hence, the application lacks merit and deserves to be
rejected.

2 For
the foregoing reason, the application fails and accordingly it is
rejected. Rule is discharged.

(A.M.KAPADIA,
J.)

(BANKIM.N.MEHTA,
J.)

pnnair

   

Top