Gujarat High Court High Court

Mukeshkumar vs State on 3 September, 2010

Gujarat High Court
Mukeshkumar vs State on 3 September, 2010
Author: Jayant Patel,&Nbsp;Honourable H.B.Antani,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/8380/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 8380 of 2010
 

In


 

CRIMINAL
APPEAL No. 2132 of 2009
 

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


 

MUKESHKUMAR
HIRALAL ISHWARLAL CHANDANI (SINDHI) - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=========================================================
 
Appearance : 
MR
NK MAJMUDAR for
Applicant(s) : 1,MR DIPAK H SINDHI for Applicant(s) : 1, 
MR LR
PUJARI, APP for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE JAYANT PATEL
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE H.B.ANTANI
		
	

 

 
 


 

Date
: 03/09/2010 

 

 
ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE JAYANT PATEL)

The
present application is a successive bail application. Earlier on
03.11.2009, the regular bail application was moved but the same was
withdrawn and the matter was disposed of.

Considering
the facts and circumstances and more particularly keeping in view the
offences proved against the applicant-convict, it would not be a case
to exercise the discretion to suspend the sentence and release him on
regular bail.

Hence,
the present application is rejected.

(JAYANT
PATEL, J.)

(H.B.

ANTANI, J.)

*bjoy

   

Top