Gujarat High Court Case Information System
Print
CR.MA/14644/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 14644 of 2010
=============================================
BHAVES
AMARSING BHIL - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=============================================
Appearance
:
MR KS TAMAYACHE for
Applicant(s) : 1,
MR KARTIK PANDYA ADDL.PUBLIC PROSECUTOR for
Respondent(s) : 1,
=============================================
CORAM
:
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 06/12/2010
ORAL
ORDER
Rule.
Learned APP, waives service of rule for respondent-State.
This
application is filed under Section 439 of the Code of Criminal
Procedure in connection with first information report registered at
CR No.I-200/2010 with Meghaninagar Police Station for the offences
punishable under Sections 307, 452 etc. of the Indian Penal Code, for
bail.
Looking
to the FIR, investigation is not completed and in view of multiple
injuries inflicted with knife on the body of a lady, at this stage,
this application for bail cannot be considered.
Hence,
this application is rejected. Rule is discharged.
[ANANT
S. DAVE, J.]
//smita//
Top