IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.4359 of 2011
BUTAN SHARMA
Versus
THE STATE OF BIHAR
-----------
02 11.02.2011 The petitioner is in custody since 20.10.2010 in Karpi
P.S. Case No.88/10 instituted under Section-307/34 of the Indian
Penal Code and Section-27 of the Arms Act.
It is submitted that the learned Sessions Judge has
committed serious error of record in noticing that the petitioner shot
the informant in his thigh. It is also submitted that in case diary there
is no such averment against any person. There is only evidence that
his gang was suspected to be involved in the present case. It is further
pointed out that the learned Sessions Judge has merely noted that the
petitioner is accused in 24 cases but has noted that in majority of them
petitioner has already been acquitted.
Call for the case diary of the petitioner from the Court
of C.J.M., Jehanabad and antecedent report from the Superintendent of
Police, Jehanabad.
Put up this case under the heading “For Admission”
after receipt of the same.
Trivedi/ (Navaniti Prasad Singh, J.)