Gujarat High Court Case Information System
Print
CR.MA/7221/2007 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 7221 of 2007
======================================================
PRAVINBHAI
BACHUBHAI VAGHANI - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
======================================================
Appearance :
MR
LR PATHAN for Applicant(s) : 1,
MR HL JANI, APP, for
Respondent(s) :
1,
======================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 13/07/2007
ORAL
ORDER
1. The
applicant has prayed for anticipatory bail in connection with alleged
commission offences under sections 306, 506(2) and 114 of IPC,
registered with Gariyadhar Police Station, Bhavnagar being C.R. No.I
109/2006
2. It
is required to be noted that this is second application praying for
anticipatory bail and the first application being Criminal Misc.
Application No.1250 of 2007 was disposed of as withdrawn by order
dated 9th February 2007 after arguing the matter at
length.
3. Learned
Advocate for the applicant submitted that the co-accused has been
granted anticipatory bail in Criminal Misc. Application No.3490 of
2007 vide order dated 9th April 2007. Admittedly the order
of this Court dated 9th February 2007 passed in Criminal
Misc. Application No.1250 of 2007 was not pointed out to the
subsequent court while hearing the Criminal Misc. Application
No.3490 of 2007.
4. On
earlier occasion the matter was heard at length and this court was
not inclined to entertain the said Application as a result of which
the said application was withdrawn. In the complaint there are
specific allegations against the applicant which led to suicide of
the father of the complainant. No new grounds are urged in the
present application and there is no change of circumstances. It is
also apparent that the order dated 9th February 2007
passed in Criminal Misc. Application No.1250 of 2007, which was
passed prior in point of time was not pointed out to the Court when
the Criminal Misc. Application No.3490 of 2007 was considered.
Therefore, no parity can be claimed by the applicant on the basis of
the said order. I, therefore, do not find any merits in the matter.
This application is, therefore, rejected.
[K.S.
JHAVERI, J.]
ar
Top