Gujarat High Court High Court

Ashraf vs State on 3 August, 2011

Gujarat High Court
Ashraf vs State on 3 August, 2011
Author: Anant S. Dave,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/10892/2011	 2/ 2	ORDER

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 10892 of
2011 
=========================================================

 

ASHRAF
KHAN HABIB KHAN PATHAN - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
CHETAN B RAVAL for
Applicant(s) : 1, 
MRS. MANISHA L. SHAH, ADDL. PUBLIC PROSECUTOR
for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	

 

 
 


 

Date
: 03/08/2011 

 

 
 


 

ORAL
ORDER

This
application is filed under Section 439 of the Code of Criminal
Procedure in connection with First Information Report registered as
I-C.R. No.125/2011 with Vatva Police Station for the offences
punishable u/s. 302 and 114 of the Indian Penal Code and u/s. 135(1)
of the B.P. Act.

The
complainant has named the applicant accused of inflicting knife
blow. After investigation in the chargesheet, role attributed to the
applicant is of getting hold of the deceased and the other two
co-accused have inflicted sword and knife blows.

Considering
the above aspect and even the role alleged to have been played by
the applicant in the charge-sheet also do not make any substantial
difference in commission of the crime by the applicant accused, no
case is made out to enlarge the applicant on bail. In view of the
above, this applicant stands rejected.

Sd/-

(Anant
S. Dave, J.)

Caroline

   

Top