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