In the High Court of Jharkhand at Ranchi
B.A. No.9795 of 2010
Firoj Raja @ Firoj @ Ansari............ .......... Petitioner
VERSUS
State of Jharkhand ..............................Opposite Party
CORAM: HON'BLE MR.JUSTICE R.R.PRASAD
For the Petitioner :Mr. S.S.Prasad
For the State :A.P.P
3/ 9.5.11
. Heard learned counsel appearing for the petitioner and learned
counsel appearing for the State.
The petitioner is an accused in Borio P.S. Case no.148 of 2010
registered under Sections 395/412 of the Indian Penal Code.
Learned counsel appearing for the petitioner submits that it is the case
of the prosecution that looted Mobile was recovered at the instance of this petitioner
but the Mobile which was recovered was never the subject matter of theft, rather it
belonged to the petitioner which fact would be brought by filing supplementary
affidavit and hence,the case be adjourned to 16.5.2011.
As prayed for, put up this case on 16.5.2011.
(R.R.Prasad, J.)
ND/