Gujarat High Court Case Information System
Print
CR.MA/4929/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 4929 of 2011
=========================================================
HARISHARAN
@ UNCLE RAMCHANDRA VARMA - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================================
Appearance
:
MRJAGDHISHSATAPARA
for
Applicant(s) : 1,
MR LB DABHI, APP for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE AKIL KURESHI
Date
: 08/04/2011
ORAL
ORDER
Applicant
seeks bail after charge-sheet for offences under Sections 454 and 380
of the Indian Penal Code. From the record, however, I find that his
previous bail application is not pressed as recently as on 3.2.2011
which was also after charge-sheet.
In
addition to finding that there is no change in the circumstances to
permit me to review the situation in such a close proximity, I also
find that the applicant is involved in several similar cases not only
in the State of Gujarat but also other States. Counsel for the
applicant candidly stated that applicant is involved in at-least six
similar cases in Gujarat and several more outside.
That
being the position, this application is dismissed.
(Akil
Kureshi,J.)
(raghu)
Top