Gujarat High Court High Court

Payank vs State on 23 August, 2011

Gujarat High Court
Payank vs State on 23 August, 2011
Author: Anant S. Dave,
  
 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