IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.37345 of 2008
Khalique Ahmad @ Khalil Ahmad, son of Abdul Hasan Mian, resident of
village- Haradiya, P.S. Pachrukhi, District- Siwan.
... Petitioner
Versus
The State Of Bihar...... Opposite Party
-----------
2. 15.07.2011. Heard learned counsel for the petitioner and learned
counsel appearing on behalf of the State.
The petitioner has challenged the order refusing
discharge of the petitioner on the ground that he was not present
at the place of occurrence and this fact is supported by witnesses
in the case diary.
All these aspect of the matter will be considered
during the trial of the case and as such this Court finds no
ground to interfere with the order impugned.
This application is dismissed.
Md. Ibrarul (Sheema Ali Khan ,J.)