High Court Patna High Court - Orders

Rambilas Singh @ Rambilas Yadav vs State Of Bihar on 4 July, 2011

Patna High Court – Orders
Rambilas Singh @ Rambilas Yadav vs State Of Bihar on 4 July, 2011
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                                Cr.Misc. No.32284 of 2008
Rambilas Singh @ Rambilas Yadav, Son of Deviki Yadav, Resident of Village Jogia Semra, P.O.
                      Sripur, PS Belaganj, District Gaya ---- Petitioner
                                           Versus
                          The State Of Bihar ----- Opposite Party
                                         -----------

2 4.7.2011 Heard learned counsel for the petitioner and the

counsel appearing on behalf of the State.

The petitioner is aggrieved by the order dated

15.5.2008 passed by the Additional Sessions Judge, Fast Track

Court No. V, Gaya in Sessions Trial No. 159 of 2007 arising out

of Khizarsarai PS Case No. 52 of 2003, refusing to discharge the

petitioner for offences alleged to have been committed under

Section 307/34 of the Indian Penal Code.

Learned counsel for the petitioner submits that the I.O.

submitted final report in favour of the petitioner despite that

cognizance has been taken and now the petitioner is roped to face

trial on the basis of completely false case.

This aspect of the matter may be raised by the

petitioner during trial which would naturally be considered by the

Court concerned.

This application is disposed of with the aforesaid

observation.

        Sanjay                                                   ( Sheema Ali Khan, J.)