High Court Patna High Court - Orders

Laxman Sharma vs The State Of Bihar & Ors on 14 November, 2011

Patna High Court – Orders
Laxman Sharma vs The State Of Bihar & Ors on 14 November, 2011
            IN THE HIGH COURT OF JUDICATURE AT PATNA
              Criminal Appeal (DB) No.1006 of 2011
           Laxman Sharma son of Late Sukhlal Sharma,
           Resident of Mohalla Bibi Pakar,
           P.S.Laheriasarai, District Darbhanga
                           Versus
           1.The State Of Bihar
           2.Surendra Panjiyar son of Sitaram
           Panjiyar
           3. Vijay Panjiyar son of Surendra
           Panjiyar
           4.Hira Lal Panjiyar
           5.Gopal Panjiyar, both sons of Pawan
           Panjiyar
           All are resident of Hospital Road   Benta,
           P.S.Laheriasarai, District Darbhanga
                   ----------------------------------

03/ 14.11.2011 This appeal has been

filed against the judgment of

acquittal dated 20.05.2011

passed by Additional Sessions

Judge, Fast Track Court No.I,

Darbhanga in Sessions Trial No.

214 of 2008.

Charges were framed under

Sections 341, 323, 324, 307,

384, 379 and 427/34 of the
2

Indian Penal Code against

respondent nos. 2 to 5.

It appears that P.Ws.5

and 6 being own brothers

deposed that injured Laxman

Sharma was called by Raja Yadav

alias Rajeshwar Yadav (P.W.4)

who took the injured to

Hospital but P.W.4 has denied

the evidence of P.Ws. 5 and 6

which hit the prosecution case.

In our view, the judgment

of acquittal does not require

any interference by this Court.

Accordingly, this appeal is

dismissed.

Since we did not find any

merit in the appeal itself, the

delay in filing this appeal is
3

condoned.

(Shyam Kishore Sharma, J.)

Tahir/- (Dinesh Kumar Singh,J.)