Gujarat High Court
Ravi@ vs State on 11 November, 2011
Gujarat High Court Case Information System
Print
CR.MA/15207/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 15207 of 2011
=========================================
RAVI@
PINTUBHAI BHUPENDRABHAI @KANUBHAI DAHYABHAI PATEL - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================
Appearance
:
MR GAURAV CHUDASAMA for
Applicant(s) : 1,
MS KRINA CALLA ADDL. PUBLIC PROSECUTOR for
Respondent(s) : 1,
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 11/11/2011
ORAL
ORDER
1. This
successive application is filed under Section 439 of the Code of
Criminal Procedure in connection with first information report
registered at CR No.I-141 of 2010 with Mansa Police Station,
District: Gandhinagar, for the offences punishable under Sections
147, 148, 149, 302, 326, 325, 324, 323, 452, 435, 436, 427, 504,
506(2) of the Indian Penal Code and Section 135 of Bombay Police
Act.
2. The
order dated 7.10.2011 in Criminal Misc. Application No.13738 of 2011,
was passed after considering overall merit. There being no change in
fact or law, this application is rejected.
[ANANT
S. DAVE, J.]
//smita//
Top