Gujarat High Court
Rajendrasinh vs State on 5 April, 2011
Gujarat High Court Case Information System
Print
CR.MA/4265/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 4265 of 2011
=============================================
RAJENDRASINH
D GAUTAM - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=============================================
Appearance
:
MR MA KHARADI for Applicant(s)
: 1,
MR AJ DESAI ADDL. PUBLIC PROSECUTOR for Respondent(s) :
1,
=============================================
CORAM
:
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 05/04/2011
ORAL
ORDER
This
application under Section 438 of the Code is preferred by the
applicant in connection with the offence registered with the Sayla
Police Station vide C.R.No.I-121 of 2010 punishable under Sections
192, 196, 404, 406, 408, 409, 418, 420, 466, 467, 468, 470, 471, 472,
474, 475, 477-B and 120-B of the Indian Penal Code.
Considering
the nature of allegations and report of the auditor, I am not
inclined to consider the case of the applicant for anticipatory bail
and hence it is rejected. Rule is discharged.
[ANANT
S. DAVE, J.]
//smita//
Top