IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.10597 of 2010
INDU DEVI, W/o Arun Singh, R/o Village-Nayagawn,
P.S.-Nayagawn, District-Begusarai.
Versus
1. THE STATE OF BIHAR.
2. Ramashray Singh, S/o Late Tej Narayan Singh,
R/o Village-Nayagawn, P.S.-Nayagawn, District-Begusarai.
-----------
02. 07.12.2010 The petitioner has sought quashing of the
order dated 17.12.2009 passed by Additional District &
Sessions Judge, F.T.C.-IV, Begusarai in S.Tr. No. 905 of
2009 by which he has refused to discharge the petitioner
in a case which was instituted under Section 307 and
other allied Sections.
Since the petitioner has raised disputed
questions of fact for discharge, I am not inclined to
interfere in the matter. The application is dismissed.
Vikash/- ( Anjana Prakash, J.)