High Court Patna High Court - Orders

Deo Chand Das vs The State Of Bihar on 28 July, 2011

Patna High Court – Orders
Deo Chand Das vs The State Of Bihar on 28 July, 2011
                    IN THE HIGH COURT OF JUDICATURE AT PATNA
                                 Cr.Misc. No.13580 of 2011
                                        Deo Chand Das
                                             Versus
                                      The State Of Bihar
                                           -----------

03/ 28.07.2011 Heard learned counsel for the petitioner as well as

learned Addl. Public Prosecutor for the State.

Learned counsel for the petitioner submits that the

statement of Jaimurat Kuar has been recorded under section 164 of

the Cr .P. C in which she stated that deceased was shot dead.

Learned Addl. Public Prosecutor points out that some

space has been left by the Investigating officer in the statement of

aforesaid witness Jaimurat Kuar.

In the aforesaid circumstances, let original copy of

statement of Jaimurat Kuar recorded under section 164 of the Cr .P.

C, be called for from the Sessions Judge, Aurangabad in connection

with Sessions Trial no. 35/2011 arising out of Kasma P.S. Case no.

50/2010 and list the matter after receipt of the same.

      shahid                                      (Hemant Kumar Srivastava,J)