High Court Jharkhand High Court

Firoj Raja @ Firoz @ Ansari vs State Of Jharkhand on 9 May, 2011

Jharkhand High Court
Firoj Raja @ Firoz @ Ansari vs State Of Jharkhand on 9 May, 2011
             In the High Court of Jharkhand at Ranchi

                     B.A. No.9795 of 2010

             Firoj Raja @ Firoj @ Ansari............ .......... Petitioner

                     VERSUS

              State of Jharkhand ..............................Opposite Party

             CORAM: HON'BLE MR.JUSTICE R.R.PRASAD

             For the Petitioner :Mr. S.S.Prasad
             For the State      :A.P.P

3/ 9.5.11

. Heard learned counsel appearing for the petitioner and learned

counsel appearing for the State.

The petitioner is an accused in Borio P.S. Case no.148 of 2010

registered under Sections 395/412 of the Indian Penal Code.

Learned counsel appearing for the petitioner submits that it is the case

of the prosecution that looted Mobile was recovered at the instance of this petitioner

but the Mobile which was recovered was never the subject matter of theft, rather it

belonged to the petitioner which fact would be brought by filing supplementary

affidavit and hence,the case be adjourned to 16.5.2011.

As prayed for, put up this case on 16.5.2011.

(R.R.Prasad, J.)

ND/