Gujarat High Court
Prakashbhai vs Public on 24 June, 2011
Gujarat High Court Case Information System
Print
CR.MA/7459/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 7459 of 2011
In
CRIMINAL
MISC.APPLICATION No. 5002 of 2011
=========================================================
PRAKASHBHAI
CHHAGANBHAI MALAVIA - Applicant(s)
Versus
PUBLIC
PROCECUTOR - Respondent(s)
=========================================================
Appearance
:
MR
ZUBIN F BHARDA for
Applicant(s) : 1,
MR. PUBLIC PROSECUTOR for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 24/06/2011
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.27/2011 with Jasdan Police Station, Rajkot (Rural) for the
offences punishable under Sections 363, 366, 376 and 506(2) of Indian
Penal Code.
It
is not in dispute that the age of victim is below 16 years in
a case where allegations are of committing offence under Section 376
of IPC, and hence, this Court is not inclined to exercise powers in a
successive bail application, filed after the charge-sheet. Hence,
rejected. Rule discharged.
Sd/-
(Anant
S. Dave, J.)
Caroline
Top