High Court Patna High Court - Orders

Chandan Jee @ Ajay Ujjwal @ Chandra … vs The State Of Bihar on 10 February, 2011

Patna High Court – Orders
Chandan Jee @ Ajay Ujjwal @ Chandra … vs The State Of Bihar on 10 February, 2011
                    IN THE HIGH COURT OF JUDICATURE AT PATNA
                                 Cr.Misc. No.4347 of 2011
                CHANDAN JEE @ AJAY UJJWAL @ CHANDRA SHEKHAR AZAD @
           CHANDAN YADAV, SON OF BRIJ MOHAN PRASAD @ BRIJ MOHAN
           MAHTO RISIDENT OF VILLAGE MANJHAULIYA, P.S. ROUSHANGANJ,
           DISTRICT GAYA.                                 .......PETITIONER.
                                             Versus
                  THE STATE OF BIHAR.                  .......OPPOSITE PARTY.
                                           -----------

2. 10.02.2011 Heard learned counsel for the petitioner and

learned counsel for the State.

The petitioner is in custody since 25.10.2010 in

relation to Gurua P.S. Case No. 96 of 2009 instituted under

Sections 147,148,149,435,395 and 386 of the Indian Penal Code

read with Section 27 of the Arms Act and Section 17 of the

Criminal Law Amendment Act.

It is alleged that on 22.12.2009 15 to 20 persons

variously armed raided the office of Magadh Construction and

destroyed construction equipment on the road side. Later on

some persons were arrested and the name of the petitioner

prominently figured in the statement.

Considering the aforesaid, I am not inclined to

entertain this application it is accordingly dismissed. The trial

may be expedited.

Devendra/ ( Navaniti Prasad Singh, J.)