IN THE HIGH COUR T OF JUDICATURE AT PATNA
Cr.Misc. No.37488 of 2008
Aurangjeb & Ors
Versus
State Of Bihar
-----------
2 15.07.2011 Heard learned counsel for the petitioners and learned
counsel for the State.
Petitioners have challenged the order dated 22.11.2007 by
which the Court taking cognizance under Section 341, 323, 307, 379 of
the I.P.C.
It is submitted on behalf of the petitioners that they are
student of medical and engineering colleges. It is submitted that the
names have been included in the F.I.R without there being any material
against them.
The court on perusal of the F.I.R and case diary has came to
the conclusion on a prima facie case is made out against the petitioners.
Considering aspect of the matter, I am not inclined to intervene
in the impugned order.
This application is dismissed.
Prakash (Sheema Ali Khan, J)