Gujarat High Court Case Information System
Print
CR.MA/10508/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 10508 of
2011
=========================================================
PARESH
@ BOBI MAGANBHAI VAGH - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================================
Appearance
:
MRBCDAVE
for
Applicant(s) : 1,MRKUNALBDAVE for Applicant(s) : 1,
MRS. MANISHA
L. SHAH, ADDL. PUBLIC PROSECUTOR for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 29/07/2011
ORAL
ORDER
This
application is filed under Section 439 of the Code of Criminal
Procedure in connection with First Information Report registered as
I-C.R. No.123/2010 with Katargam Police Station, Surat for the
offences punishable under Sections 302, 34, 147, 148, 149, 120(B)
and 201 of the Indian Penal Code and under Section 135 of the B.P.
Act.
A
change of an Advocate in a successive bail application is no ground
for considering this application. Earlier on 01.12.2010, after
filing of charge-sheet, the matter was withdrawn. Circumstantial
evidence cannot be considered at this stage.
In
view of the above, this application stands rejected.
Sd/-
(Anant
S. Dave, J.)
Caroline
Top