IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.40733 of 2008
Akshyabar Ojha, Son of late Parmhans Ojha, Resident of Village Kharahatar, District Buxar ----
Petitioner
Versus
State Of Bihar ---- Opposite Party
-----------
2 26.7.2011 Heard learned counsel for the petitioner and the counsel
appearing on behalf of the State.
The petitioner has challenged the order of cognizance
dated 19.4.2008 under Sections 302 and 120(B)/34 of the Indian Penal
Code and 25(1-B) a, 26 35 of the Arms Act.
Learned counsel for the petitioner submits that he was not
seen at the place of occurrence. His name transpired on the
confessional statement of co-accused who was supposedly sleeping in
door step of the petitioner.
At present, the trial has commenced, evidence is going on
in this case as such, this Court cannot intervene in the impugned order.
The petitioner would be at liberty to raise all these aspects of the
matter during trial of the case.
This application is dismissed.
Sanjay (Sheema Ali Khan, J.)