High Court Patna High Court - Orders

Sri Nivas Singh & Ors. vs The State Of Bihar & Anr. on 28 September, 2011

Patna High Court – Orders
Sri Nivas Singh & Ors. vs The State Of Bihar & Anr. on 28 September, 2011
           IN THE HIGH COURT OF JUDICATURE AT PATNA
                      Cr.Misc. No.24042 of 2011
                        Sri Nivas Singh & Ors.
                                Versus
                      The State Of Bihar & Anr.
                               -----------

2/ 28thSeptember 2011 Heard learned counsel for the petitioners and

learned Additional Public Prosecutor for the State.

It has been submitted on behalf of the

petitioners that the learned lower court failed to

appreciate the allegation whatever been alleged against

him by the informant through FIR wherein by

subsequent addition, the allegation of firing which also

shown to be missed its aim has been alleged. With regard

to assault by knife, it has been submitted that informant

had sustained superficial injury.

The State opposed and submitted that for the

purpose of framing of charge meticulous examination is

not at all warranted.

After going through the order impugned it is

evident that the learned lower court had not dealt with

the injury report whether it justifies the application of

307 of the IPC as well as having addition of firing in the

FIR which is itself evident on bare perusal. As such, after
2

setting aside the order impugned the matter is remitted

back to the learned lower court for reappraisal whether

the materials on the record justify framing of charge

under Section 307 or application of Section 228 (a) of

the Cr.P.C.

With the aforesaid observation, the petition

is disposed of.

(Aditya Kumar Trivedi, J.)

perwez