High Court Patna High Court - Orders

Binod Kewat vs State Of Bihar on 22 July, 2011

Patna High Court – Orders
Binod Kewat vs State Of Bihar on 22 July, 2011
                        IN THE HIGH COUR T OF JUDICATURE AT PATNA
                                      Cr.Misc. No.39156 of 2008
                        Binod Kewat son of Shiv Kewat, resident of village-Digha, P.S.
                        Lakhisarai, District-Lakhisarai.
                                                    Versus
                                            The State Of Bihar .
                                                  -----------

02. 22.07.2011 Heard learned counsel for the petitioner and the State.

The petitioner is aggrieved by order dated 31.07.2008 by

which the application to be discharged under Section 27 of the Arms

Act and under Section 307, 302/34 of the Indian Penal Code has been

rejected.

Learned counsel for the petitioner submits that petitioner is

not named in the First Information Report. It is submitted that his name

has specifically come during investigation by the I.O., when the

petitioner has been named by the uncle of the deceased.

The aforesaid reason cannot be a ground for discharging the

petitioner. This application is dismissed.

          Devendra/                                     ( Sheema Ali Khan, J)