Gujarat High Court Case Information System Print CR.MA/4537/2010 1/ 1 ORDER IN THE HIGH COURT OF GUJARAT AT AHMEDABAD CRIMINAL MISC.APPLICATION No. 4537 of 2010 In CRIMINAL APPEAL No. 1222 of 2003 ========================================================= BAGHABHAI NAJBHAI DANGAR - Applicant Versus STATE OF GUJARAT - Respondent ========================================================= Appearance : MR G RAMAKRISHNAN for Applicant. MR HH PARIKH, ADDL.PUBLIC PROSECUTOR for Respondent. ========================================================= CORAM : HONOURABLE MR.JUSTICE A.L.DAVE and HONOURABLE MR.JUSTICE BANKIM.N.MEHTA Date : 04/05/2010 ORAL ORDER
(Per
: HONOURABLE MR.JUSTICE A.L.DAVE)
This
is a successive application preferred by the applicant for suspension
of sentence and grant of bail. The applicant’s earlier application
did not find favour of the Court. He was released on temporary bail
in the year 2004 and he absconded for 2008 days and surrendered
recently on 28.2.2010. He is again seeking suspension of sentence and
grant of bail. In our view, no substantial change in the
circumstances favouring the applicant is indicated. On the contrary,
change in circumstances goes against the applicant. He absconded for
a long spell and, therefore, the application does not merit
acceptance. The application stands rejected.
[A.L.Dave,J.]
[Bankim N.Mehta,J.]
(patel)
Top