High Court Patna High Court - Orders

Sunil Jha @ Lathru Jha vs State Of Bihar on 4 July, 2008

Patna High Court – Orders
Sunil Jha @ Lathru Jha vs State Of Bihar on 4 July, 2008
                      IN THE HIGH COURT OF JUDICATURE AT PATNA
                             Cr.Misc. No.24499 of 2008
                               SUNIL JHA @ LATHRU JHA
                                       Versus
                                   STATE OF BIHAR
                                    -----------

2. 4.7.2008 Heard.

The petitioner is in custody in a case under

Section 307 IPC and 27 of the Arms Act. The informant

is a professional Pandit/Purohit. While he was

coming, some criminals emerged from a bush with fire

arms and started checking his body. The informant

handed over his cloth to the criminal stating that he

had nothing with him and that he was a professional

Pandit. While they were reading the chit of paper

found in the cloth of the informant, one criminal

came there and asked his companions to shoot the

informant. The informant ran out of fright and was

hit by a shot on his back. The petitioner was

apprehended on suspicion along with others and all

were put on test identification parade. The rejection

order indicates that the petitioner was identified by

the informant as one of the persons who were

indulged in the crime as per details above,

considering which the prayer is dismissed.

( Dharnidhar Jha, J. )
B.Kr.