Patna High Court – Orders
Sanjivan Rai & Ors vs State Of Bihar on 1 July, 2011
                        IN THE HIGH COURT OF JUDICATURE AT PATNA
                                     Cr.Misc. No.33195 of 2008
    1) Sanjivan Rai, son of Late Mandal Yadav,
    2) Jai Kant Yadav @ Jai Kant Rai, son of Sanjivan Rai,
    3) Mukesh Rai, son of Sanjivan Rai, village Kaimasikoh, PS Chowk, District Patna -
       Petitioners.
                                                 Vs.
                                  The State of Bihar - Opp. Parties.
2       1.7.2011
Heard the parties.
The petitioners are aggrieved by order, dated
28.6.2008 passed in S.T. No. 784/2007, arising out of Chowk PS
Case No. 13/2007, by the Addl. District and Sessions Judge, VII,
Patna by which the court has rejected the application under section
227 of the Code of Criminal Procedure after discussing not only
the prosecution case but also the materials that have come during
the course of investigation.
In view of the aforesaid facts I do not see any reason
to interfere with the impugned order. This application is
dismissed.
haque ( Sheema Ali Khan, J.)