High Court Patna High Court - Orders

Kailash Bind vs State Of Bihar on 25 July, 2011

Patna High Court – Orders
Kailash Bind vs State Of Bihar on 25 July, 2011
                    IN THE HIGH COURT OF JUDICATURE AT PATNA
                                 Cr.Misc. No.40138 of 2008
Kailash Bind, Son of Ghama Bind, Resident of Village Sarangpur, PS Bhabhua, District Kaimur at
                                  Bhabhua ----- Petitioner
                                           Versus
                           The State Of Bihar ---- Opposite Party
                                          -----------

2 25.7.2011 Heard learned counsel for the petitioner and the counsel

appearing on behalf of the State.

The petitioner has challenged the order dated 20.8.2008 by

which the Court below has refused to discharge the petitioner for

offences under Section 307 of the Indian Penal Code.

Learned counsel for the petitioner submits that the offence

under Section 307 of the Indian Penal Code would depend upon the

manner of occurrence and the injury report.

All these aspects will necessarily have to be considered

during trial of the case.

This application is thus, dismissed.

           Sanjay                                            (Sheema Ali Khan, J.)