Gujarat High Court
Rakesh vs State on 6 May, 2011
Gujarat High Court Case Information System
Print
CR.MA/15174/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 15174 of 2008
=========================================================
RAKESH
@ PAPPU MAHICHAND SINGH THAKUR - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================================
Appearance
:
MR
ARPIT A KAPADIA for
Applicant(s) : 1,
MR MAULIK NANAVATI ADDL.PUBLIC PROSECUTOR for
Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE M.R. SHAH
Date
: 28/11/2008
ORAL
ORDER
Over
and above the fact that present is a successive bail application
without change in circumstances, considering the fact that the
petitioner has obtained affidavit of the original complainant in his
favour and that itself would tantamount to tampering with the witness
and therefore, the petitioner cannot be released on bail and hence
the present bail application deserves to be dismissed and is
accordingly dismissed.
[M.R.
SHAH, J.]
rafik
Top