High Court Patna High Court - Orders

Ayaz Ahmad @ Ejaj @ Adwani vs State Of Bihar on 4 July, 2011

Patna High Court – Orders
Ayaz Ahmad @ Ejaj @ Adwani vs State Of Bihar on 4 July, 2011
                    IN THE HIGH COURT OF JUDICATURE AT PATNA
                               Cr.Misc. No.39985 of 2008
                             Ayaz Ahmad @ Ejaj @ Adwani
                                         Versus
                                     State Of Bihar
                                        -----------

2 4.7.2011 Heard learned counsel for the petitioner and the counsel

appearing on behalf of the State.

The petitioner is aggrieved by the order dated 14.8.2008

passed in Sessions Trial No. 59 of 2008 arising out of Barharia P.S.

Case No. 16 of 2006 by the Fast Track Court No. V, Siwan.

Learned counsel for the petitioner submits that in the First

Information Report one Adwani has been named as an accused.

Processes were issued to Adwani, Son of not known which were

returned unserved as there was no such person known as Adwani. It is

submitted that later on the police has added this petitioner as one of the

accused. On the basis of the aforesaid facts, learned counsel for the

petitioner submits due to mistaken identity the petitioner is now made to

face trial under Section 302 of the Indian Penal Code.

Liberty is granted to the petitioner to show to the Court

during the trial that he is not “Adwani” named in the First Information

Report rather he is a separate individual.

At this stage, this Court cannot consider this aspect of the

matter. This application is thus, disposed of with the aforesaid

observation.

Sanjay                                                          ( Sheema Ali Khan, J.)