Gujarat High Court Case Information System
Print
CR.MA/11691/2011 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 11691 of 2011
=============================================
PAYANK
@ LALO VIKRAMBHAI PATEL - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=============================================
Appearance
:
MS SANDHYA D NATANI for
Applicant(s) : 1,
MS MANISHA L SHAH ADDL. PUBLIC PROSECUTOR for
Respondent(s) : 1,
=============================================
CORAM
:
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 23/08/2011
ORAL
ORDER
This
application is filed under Section 439 of the Code of Criminal
Procedure in connection with first information report registered at
CR No.I-125 of 2009 with Sola High Court Police Station for the
offences punishable under Sections 302, 201 and 114 of the Indian
Penal Code.
Heard
learned APP for the respondent- State.
After
going through the paper book, it is found that the applicant is
involved in a heinous crime punishable under section 302, 301, 114 of
the Indian Penal Code, for which, trial has commenced and witnesses
have been examined. As early as on 24th September, 2009,
trial Court had rejected the bail application of the applicant. Even
blood stains were found on cloths of the applicant and learned Judge
while rejected the bail application has narrated along with other
attending circumstances.
Considering
the above prima facie aspects of the matter, no case is made out to
exercise powers under Section 439 of the Code of Criminal Procedure,
1973. Hence, this application is rejected.
(ANANT
S. DAVE, J.)
//smita//
Top