Gujarat High Court High Court

State vs Nanubhai on 27 August, 2010

Gujarat High Court
State vs Nanubhai on 27 August, 2010
Author: Z.K.Saiyed,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/9902/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 9902 of 2010
 

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

 

STATE
OF GUJARAT - Applicant(s)
 

Versus
 

NANUBHAI
@ NANJIBHAI LAKHABHAIRATHOD - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
HL JANI, APP for Applicant(s) : 1, 
None for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE Z.K.SAIYED
		
	

 

Date
: 27/08/2010 

 

ORAL
ORDER

The
State has filed this application under Section 439(2) Cr.P.C. for
cancellation of regular bail granted to the respondents accused
by the learned Sessions Judge, Navsari, in Criminal Misc. Application
No.192 of 2010, vide order dated 15.6.2010, on the ground that the
name of respondent accused were specifically mentioned in the FIR
from its inception as well as specific role played by them in the
commission of offence is also clear. Learned APP has contended that
the learned Judge has also not considered the statement of witnesses.

I
have gone through the papers produced before me and also considered
the submissions made by the learned APP. It appears that the injured
is already discharged from the hospital. Looking to the papers
produced before me, no case is made out to cancel the bail granted to
the respondents accused by the Sessions Court. Hence, Application
is dismissed. Rule is discharged.

(Z.K.SAIYED,
J.)

sas

   

Top