High Court Patna High Court - Orders

Surendra Yadav &Amp; Ors vs State Of Bihar &Amp; Anr on 29 September, 2010

Patna High Court – Orders
Surendra Yadav &Amp; Ors vs State Of Bihar &Amp; Anr on 29 September, 2010
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                              Cr.Misc. No.33755 of 2010
                             SURENDRA YADAV & ORS
                                          Versus
                              STATE OF BIHAR & ANR
                                        -----------

2/ 29.9.2010 After some arguments, learned counsel for the petitioners

seeks permission to withdraw the petition. It is dismissed

accordingly.

However, the court below is directed to ensure, if it has

not done it, to frame charges against all the accused persons for the

offences under sections 302/34 of the IPC. There has to be a specific

alternate charge under section 302 of the IPC against accused Anil

Yadav.

      Anil/                                      ( Dharnidhar Jha, J.)