IN THE HIGH COURT OF JUDICATURE AT PATNA
CR.MISC. NO.31638 OF 2008
MINTU KUMAR, SON OF SATISH SINGH, RESIDENT OF VILLAR KARHARI,
POLICE STATION BHAGWANPUR, DISTRICT VAISHALI
VERSUS
THE STATE OF BIHAR
*********
2 27/06/2011 This application has been filed challenging the
order dated 14.05.2008 passed in Sessions Trial No. 18
of 2007 by which the Additional Sessions Judge, Fast
Track Court No. II, Vaishali at Hajipur has rejected the
application filed on behalf of the petitioner under Section
227 of the Code of Criminal Procedure.
The grounds raised on behalf of the petitioner
to discharge him for the offences under Section 307 and
other allied sections of the Indian Penal Code are that the
petitioner was on duty on the alleged date of occurrence
and as such could not have participated in the
occurrence.
The question of alibi has to be examined by the
Trial Court during the trial of the case. At this stage, it
cannot be a ground for discharging the petitioner for the
offences alleged.
This application is accordingly dismissed.
Anand ( Sheema Ali Khan, J. )