Gujarat High Court High Court

Rajkumar vs The on 7 September, 2011

Gujarat High Court
Rajkumar vs The on 7 September, 2011
Author: Ks Jhaveri,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	


 


	 

CR.MA/3492/2006	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 3492 of 2006
 

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

 

RAJKUMAR
SATISHCHANDRA MAURYA - Applicant(s)
 

Versus
 

THE
STATE OF GUJARAT - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
FB BRAHMBHATT for
Applicant(s) : 1, 
PUBLIC PROSECUTOR for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

				Date
: 10/04/2006 

 

ORAL
ORDER

1. This
is an application praying for regular bail and the applicant is
facing charges in connection with C.R. No.I 42 of 2006 for the
alleged commission of offences punishable under sections 406, 420,
467, 468, 471 and 114 of IPC.

2. Heard
the learned Advocate for the applicant. From the papers prima facie
it appears that the applicant has prepared bogus visiting cards and
the Sessions Court found that from the police papers prima facie the
applicant is involved in the serious financial offence. Therefore, I
am of the view that this is not a fit case to exercise the
discretionary power in favour of the applicant. This application is,
therefore, rejected.

[K.S.

JHAVERI, J.]

ar

   

Top