IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.11557 of 2009
SETH YADAV, SON OF LATE BHAROSI YADAV, RESIDENT OF
VILLAGE ORAP KHURD, BASAON KALA, P.S. SIKRAUL (LODI),
DISTT. BUXAR
------- PETITIONER.
Versus
1. THE STATE OF BIHAR
2. SATYENDRA KUMAR SINGH, SON OF DHARICHHAN
SINGH, RESIDENT OF VILLAGE BASAON KALA, P.S.
SIKRAUL, DISTT. BUXAR.
--------- OPPOSITE PARTIES.
-----------
2. 21.09.2010 Heard the parties.
The petitioner has sought quashing of the order
dated 18.2.2009 passed by Additional Sessions Judge, Fast
Track Court No. 3, Buxar, in Sessions Trial No. 396/123 of 2008
by which charges are sought to be framed under Section 307
I.P.C.
The order impugned is well reasoned and calls for no
interference.
The application is dismissed.
( Anjana Prakash, J.)
S.Ali