Gujarat High Court High Court

Ameen vs State on 15 December, 2010

Gujarat High Court
Ameen vs State on 15 December, 2010
Author: Md Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/14155/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 14155 of 2010
 

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

AMEEN
@ SUKRI AMADMIYA BARAFWALA - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=========================================
 
Appearance : 
MR
NK MAJMUDAR for
Applicant(s) : 1, 
MR LR POOJARI, ADDL. PUBLIC PROSECUTOR for
Respondent(s) : 1, 
=========================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE MD SHAH
		
	

 

 
 


 

Date
: 15/12/2010 

 

ORAL
ORDER

Learned
Advocate for the applicant has failed to satisfy this Court that
there are changed circumstances which give reason to grant bail to
the present applicant. The applicant is involved in eleven offence
which are of serious nature. No case is made out to grant bail to
the applicant. Hence, the application is rejected.

[M.D.Shah,
J.]

satish

   

Top