High Court Patna High Court - Orders

Butan Sharma vs The State Of Bihar on 11 February, 2011

Patna High Court – Orders
Butan Sharma vs The State Of Bihar on 11 February, 2011
                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.)