High Court Patna High Court - Orders

Ajay Kumar Gupta @ Ajay Gupta vs State Of Bihar on 14 February, 2011

Patna High Court – Orders
Ajay Kumar Gupta @ Ajay Gupta vs State Of Bihar on 14 February, 2011
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                                  Cr.Misc. No.19429 of 2010
                  AJAY KUMAR GUPTA @ AJAY GUPTA, SON OF SHINBATH
                  GUPTA @ SHIVNATH SAH, RESIDENT OF VILLAGE -
                  KONHARAGHAT, NEAR POWER HOUSE, P.S. HAJIPUR (TOWN),
                  DISTT. VAISHALI                           ------ PETITIONER.
                                      Versus
                               THE STATE OF BIHAR
                                   -----------

2. 14.02.2011 Heard the parties.

The petitioner has sought quashing of the order

dated 10.2.2009 passed in Sessions Trial No. 100 of 2008 by

which the Additional Sessions Judge, F.T.C. III, Vaishali at

Hajipur has rejected an application filed under Section 227 Cr.

P.C.

It has been submitted that the Informant had

belatedly given a statement for ulterior reason that the

deceased had orally disclosed that the petitioner had poisoned

him and, therefore, it is not believable. The further submission is

that the Trauma Centre where the deceased was removed and

where he is said to have given a dying declaration had certified

that the deceased was all along unconscious while he was in

the hospital and, therefore, this oral dying declarations is

apparently false.

However, these are finer aspects of the case which

can be appreciated only during trial. The application is disposed

of considering the same.

( Anjana Prakash, J.)
S.Ali