Gujarat High Court Case Information System
Print
CR.MA/2006/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 2006 of 2010
=========================================================
KARSANBHAI
JIVABHAI CHAVDA - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================================
Appearance
:
MR
MH BAREJIA for
Applicant(s) : 1,
MR HL JANI, APP for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE RAJESH H.SHUKLA
Date
: 18/06/2010
ORAL
ORDER
Though
this matter has been adjourned repeatedly, neither learned advocate
Mr.Barejia nor any one on his behalf is present.
2. The
present application is a successive bail application. The applicant
accused has filed earlier Criminal Misc. Application No. 917 of 2009,
which came to be rejected by the learned Addl.City Sessions Judge,
Ahmedabad City, vide order dated 22.5.2009. Earlier, the applicant –
accused had filed Criminal Misc. Application No. 11076 of 2009 which
also came to be withdrawn by the learned advocate as the Court was
not inclined. Therefore, having regard to the facts and
circumstances, the present application cannot be entertained and it
deserves to be rejected. Accordingly, the application stands
rejected. Rule is discharged.
(Rajesh
H.Shukla,J.)
Sreeram.
Top