High Court Patna High Court - Orders

Gango Yadav vs State Of Bihar on 15 July, 2008

Patna High Court – Orders
Gango Yadav vs State Of Bihar on 15 July, 2008
                       IN THE HIGH COURT OF JUDICATURE AT PATNA
                              Cr.Misc. No.53489 of 2007
                                     GANGO YADAV
                                        Versus
                                    STATE OF BIHAR
                                     -----------

4. 15.7.2008 Heard.

The petitioner is in custody in a case

under Section 302 IPC and is alleged to have

fired a shot hitting the deceased in his belly

at the orders of one Parmanand Yadav.

The contention is that two witnesses in

paragraphs 62 and 63 have stated that the

deceased and one Pandav Yadav had scuffle

between them and the deceased happened to have

the injury in that scuffle. As regards the

contention of the learned counsel on

constitution of an offence, this has to be seen

on the basis of the material of the trial.

Further defence is of false implication on

account of previous enmity which is admitted in

the F.I.R. itself.

Be that as it may, the petitioner is

the assailant of the deceased and, as such, his

prayer is dismissed.

( Dharnidhar Jha, J. )
B.Kr.