IN THE HIGH COUR T OF JUDICATURE AT PATNA
Cr.Misc. No.39156 of 2008
Binod Kewat son of Shiv Kewat, resident of village-Digha, P.S.
Lakhisarai, District-Lakhisarai.
Versus
The State Of Bihar .
-----------
02. 22.07.2011 Heard learned counsel for the petitioner and the State.
The petitioner is aggrieved by order dated 31.07.2008 by
which the application to be discharged under Section 27 of the Arms
Act and under Section 307, 302/34 of the Indian Penal Code has been
rejected.
Learned counsel for the petitioner submits that petitioner is
not named in the First Information Report. It is submitted that his name
has specifically come during investigation by the I.O., when the
petitioner has been named by the uncle of the deceased.
The aforesaid reason cannot be a ground for discharging the
petitioner. This application is dismissed.
Devendra/ ( Sheema Ali Khan, J)