IN THE HIGH COURT OF JUDICATURE AT PATNA
CR. REV. No.430 of 2009
1.
RINKU DEVI W/O- KRISHNANDAN RAWAT @ NANDAN RAUT
2. KRISHNANDAN RAWAT, S/O- MAHENDRA RAWAT @
CHATTUNI RAWAT
3. LALLAN RAWAT S/O- LATE SANT RAWAT.
ALL RESIDENTS OF VILLAGE ADAURI, P.S.- PURNAHIYA, DISTT.
SHEOHAR.
Versus
THE STATE OF BIHAR
For the petitioners : Mr. Samir Ranjan, Advocate
For the State : Mr. Jharkhandi Upadhyay, APP
2 29.10.2010 Heard learned counsel for the petitioners and the
State.
Petitioners are aggrieved by the order dated 11.2.2009
passed by learned Addl. Sessions Judge, F.T.C.-I, Begusarai in
Sessions Trial No. 919 of 2008 whereby their application
seeking discharge filed under Section 227 of the Cr.P.C. has
been considered and rejected.
Petitioners are facing charge punishable under
Sections 326, 307 and 120B of the Indian Penal Code .
I have perused the order and the text and texture of
the impugned order. There appears to be adequate evidence
on record justifying the order.
The application lacks merit. It is accordingly
dismissed.
( Kishore K. Mandal, J )
pkj