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