IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.3041 of 2011
UMESH KUMAR son of Late Ram, Resident of village Sevatha, P.S.
Sandesh, DistBhojpur
Versus
THE STATE OF BIHAR
-----------
2 30.03.2011 After having heard learned counsel appearing for
the petitioner and after having considered the order dated
22.09.2010 passed by the Chief Judicial Magistrate, Ara in Trial
No. 1764 of 2010 Chandi P.S. Case No. 51 of 2010, this Court
is not inclined to interfere with the order. However, the
petitioner’s contention is that he is not named in the F.I.R. and in
case vehicle which was seized from his son, it was sold to him
quite earlier to the occurrence. If this be so, then the petitioner
may raise this point at the time of framing of charge and the
Court below shall pass a reasoned order.
With the above observation, this petition is
disposed of.
Anand Kr. /Prakash ( Dharnidhar Jha, J.)