Gujarat High Court Case Information System
Print
CR.MA/11149/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 11149 of 2010
=========================================================
HIREN
@ LAMBU GULAB BHAI CHAUHAN - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================================
Appearance
:
MR
SAAD AIJAZ KHAN for
Applicant(s) : 1,
MR RC KODEKAR, APP for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE Z.K.SAIYED
Date
: 04/10/2010
ORAL
ORDER
Heard
Learned Advocate Mr. Khan for the applicant and learned Mr. Kodekar
for the respondent State. I have also perused the papers
produced before me.
Earlier
the very applicant has filed Criminal Misc. Application No.5145 of
2010 and vide order dated 6.7.2010, by reasoned order, this Court
has rejected the said Application for bail filed by the applicant.
This being a successive bail application and no new grounds are
shown for enlarging the applicant on bail, the present application
is not required to be entertained.
In
view of above, the application is dismissed. The rule is discharged.
(Z.K.SAIYED,
J.)
sas
Top