Gujarat High Court High Court

Jagdish vs State on 24 June, 2011

Gujarat High Court
Jagdish vs State on 24 June, 2011
Author: K.M.Thaker,
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/7211/2011	 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 7211 of 2011
 

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

JAGDISH
PRAVINCHANDRA SHAH - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 2 - Respondent(s)
 

=================================================
 
Appearance : 
THROUGH
JAIL for Applicant(s) : 1, 
MR LB DABHI APP for Respondent(s) :
1, 
None for Respondent(s) : 2 -
3. 
=================================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE K.M.THAKER
		
	

 

Date
: 24/06/2011  
ORAL ORDER

Having
considered the application, forwarded through Jail Authorities, it is
noticed that the applicant has stated that he is in custody since
last 34 months though he is innocent and he is not involved in the
alleged offence. The applicant has been arrested in connection with
the offence punishable under Sections 472, 474, 476, 114 and 120(B)
of the Indian Penal Code. The present application appears to be
successive bail application made by the applicant on the ground that
the charge has yet not been framed and as the trial may take long
time, the applicant may be released on bail. Considering the nature
of the offence, any ground for bail is not made out. Hence, present
application for releasing the applicant on bail is rejected.

[K.M.Thaker,
J.]

kdc

   

Top