IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.2599 of 2010
1. SEO SHANKAR SAH son of late Anand Lal Sah,
resident of village-Madhudabad, police Station-
Mohiuddi, Nagar, District-Samastipur, Bihar.
Versus
1. STATE OF BIHAR
2. Umesh Sah, sonof Shambhu Sharan Sah, resident
of village-Madhudabad, police Station-Mohiuddi,
Nagar, District-Samastipur, Bihar.
-----------
2 26.08.2010 The petitioner is aggrieved by the order
dated 13.8.2009 by which the Judicial
Magistrate, Ist Class , Samastipur has added
Section 380 I.P.C. in the charge on a petition
filed by the complainant that an offence under
Section 380 I.P.C. is made out on the basis of
the evidence of the witnesses recorded before
charge.
In my view, there is no illegality
committed since the Court can modify a charge
at any stage in case he finds such material
appearing against the accused persons.
The application is dismissed.
Bibhash ( Anjana Prakash, J.)