Gujarat High Court High Court

Vinodji vs State on 14 February, 2011

Gujarat High Court
Vinodji vs State on 14 February, 2011
Author: Akil Kureshi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/948/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 948 of 2011
 

=========================================================

 

VINODJI
TALAJI THAKOR - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=========================================================
 
Appearance
: 
MS
JAYSHREE C BHATT for
Applicant(s) : 1, 
MR JK SHAH, APP for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE AKIL KURESHI
		
	

 

 
 


 

Date
: 14/02/2011 

 

ORAL
ORDER

Petitioner
original-accused seeks bail in connection with C.R.No.I-50 of 2010
registered at Amirgadh Police Station alleging offence punishable
under section 302 read with section 114 of the Indian Penal Code and
under the provisions of Scheduled Castes and Schedules (Prevention of
Atrocities) Act.

From
the chargesheet papers, it can be seen that an eye-witness had seen
the present petitioner and co-accused assaulting the deceased,
though not with knife. However, subsequently, post-mortem report
suggested knife blows. The knife was discovered at the instance of
the petitioner. No case for bail is made out. This application for
bail is therefore dismissed. Notice is discharged.

(Akil
Kureshi, J.)

(vjn)

   

Top