Gujarat High Court
Jitendra vs State on 7 October, 2011
Gujarat High Court Case Information System
Print
CR.MA/12621/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 12621 of 2011
=========================================================
JITENDRA
@ JEET KHODIDAS BARAIYA - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================================
Appearance
:
MR
BM MANGUKIYA for
Applicant(s) : 1,MS BELA A PRAJAPATI for Applicant(s) : 1,
MR MG
NANAVATI, ASST. PUBLIC PROSECUTOR for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 07/10/2011
ORAL
ORDER
Considering
the facts and circumstances of the case and in view of the applicant
is charged under Section 302 of the Indian Penal Code and in absence
of any change in fact or laws, I am not inclined to enlarge the
applicant on bail. Accordingly, this third successive bail
application is rejected.
(Anant
S. Dave, J.)
dks
Top