Gujarat High Court Case Information System
Print
CR.MA/13545/2006 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 13545 of 2006
=========================================================
POLADI
JAHIRKHAN USMANKHAN & 4 - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================================
Appearance :
MR
MM TIRMIZI for the Applicants.
MS MITA
PANCHAL, APP for the
Respondent.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE DN PATEL
Date
: 07/03/2007
ORAL
ORDER
Learned
counsel for the applicants submitted that he is not appearing in this
matter.
2. Learned
Additional Public Prosecutor for the respondent-State submitted that
looking to the statements of the witnesses, there is direct
involvement of the present applicants in commissioning of the offence
and the Trial has already started and some of the witnesses have
already been examined.
3. Having
heard the learned Additional Public Prosecutor for the
respondent-State and looking to the facts and circumstances of the
case, gravity of the offence, role played by the present applicants,
the weapons used by them and looking to the fact that now the Trial
against the present applicants has already started and some of the
witnesses have already been examined, I am not inclined to enlarge
the applicants on bail.
4. In
view of the aforesaid facts and circumstances of the case, there is
no substance in this application and, the same is hereby dismissed.
(D.N.PATEL,J)
*dipti
Top