High Court Patna High Court - Orders

Lalan Singh vs State Of Bihar &Amp; Ors on 30 August, 2010

Patna High Court – Orders
Lalan Singh vs State Of Bihar &Amp; Ors on 30 August, 2010
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                           CR. REV. No.251 of 2008
                   LALAN SINGH
                                       ...Petitioner
                          Versus
                   1. STATE OF BIHAR
                   2. GAURISHANKAR SINGH
                   3. HARENDRA SINGH
                   4. JITENDRA SINGH
                   5. YOGENDRA SINGH
                                         ...OPPOSITE PARTIES
                                          -----------

03. 30.08.2010 Petitioner is the informant (P.W.4). He is aggrieved

by the judgment and order of acquittal dated 17.12.2007, passed

in S.Tr.No.206/01/48/2003, whereby the accuseds have been let

off under section 307/34 IPC, but have been sentenced only

under sections 323/34 and 341 IPC.

I have heard both sides.

In view of the findings recorded in paragraph 15 of

the order impugned, this Court is not inclined to interfere with

the same.

The application is accordingly dismissed.

( Kishore K. Mandal )
hr