High Court Patna High Court - Orders

Chatrubhuj Mahton vs State Of Bihar & Anr on 25 July, 2011

Patna High Court – Orders
Chatrubhuj Mahton vs State Of Bihar & Anr on 25 July, 2011
             IN THE HIGH COURT OF JUDICATURE AT PATNA
                      CR.MISC. NO.40198 OF 2008
CHATRUBHUJ MAHTON, SON OF KAMO MAHTON @ KAMESHWAR RAI,
RESIDENT OF VILLAGE TULSIPUR, POLICE STATION BEGUSARAI MUFASSIL,
DISTRICT BEGUSARAI       ......................................PETITIONER
                               VERSUS
   1. THE STATE OF BIHAR
   2. MD. SHOBRATI, SON OF MD. MUSO, RESIDENT OF VILLAGE TULSIPUR,
      POLICE STATION MUFASSIL, DISTRICT BEGUSARAI
   .................................................................................OPPOSITE PARTIES
                               **********

2 25/07/2011 Heard Counsel for the petitioner and the A.P.P.

appearing on behalf of the State.

On perusal of the order refusing to discharge

the petitioner, this Court comes to the conclusion that

there is no illegality in the impugned order.

The Court has to examine whether a prima

facie is made out against the accused persons. There is

direct allegation against the petitioner for kidnapping the

wife and children of the informant.

Under the circumstances aforesaid, this Court

finds no reason to interfere with the order impugned.

This application is dismissed.

Anand                                                      ( Sheema Ali Khan, J.)