IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.13051 of 2010
GANESH YADAV SON OF DEV YADAV, R/O
VILLAGE-JANIBIGHA, P.S. BODH GAYA,
DISTRICT- GAYA.
--PETITIONER
Versus
THE STATE OF BIHAR --OPP.PARTY
3 18.08.2010
Heard learned counsel for the petitioner and
learned Additional Public Prosecutor for the State, who is
armed with carbon copy of the case diary.
Petitioner is named accused in this case. No
doubt no specific allegation of assault has been attributed in
the first information report against the petitioner but during
investigation statement of the injured, that is, father of the
informant, has been recorded in paragraph 29 of the case
diary who has specifically stated that it is the petitioner who
gave him Farsa blow on the head which further stand
substantiated by the injury report reproduced in paragraph 39
of the case diary.
Considering the facts and circumstances, it is
not a case wherein the privilege sought may be granted,
accordingly, this application stands rejected.
(Akhilesh Chandra, J.)
AAhmad/
2