IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.18971 of 2010
1. CHANDRA MANI YADAV
2. SURAJ YADAV
BOTH SONS OF LATE SIYA SARAN YADAV
3. AMAR YADAV
4. KUNWAR YADAV @ KUNWAR SINGH YADAV
5. BHOLA YADAV
6. SHANKER YADAV
3 TO 6 ALL SONS OF CHANDRA MANI YADAV.
7. CHANDESHWAR YADAV, SON OF LATE VEERU YADAV
ALL RESIDENTS OF PATUANA, P.S. BIHAR, DISTT. NALANDA
------- PETITIONERS.
Versus
1. THE STATE OF BIHAR
2. UGRASEN NATH
3. DHARAM SEN KUMAR
BOTH SONS OF LATE RAM CHALITRA PRASAD, RESIDENT OF
VILLAGE PATUANA, P.S. BIHAR, DISTT. NALANDA.
------- OPPOSITE PARTIES.
-----------
2. 09.02.2011 Heard the parties.
The petitioners have prayed for quashing of the
order dated 6.3.2010 passed by the 4th Additional Sessions
Judge, Nalanda, Bihar Sharif, in Sessions Trial No. 535 of 2009
by which he has refused to discharge the petitioners and
summoned them for framing of charge.
On going through the order impugned, I find that the
court has considered the merits appearing against the accused
persons and, therefore, there was no justification for their
discharge.
In view of such, finding no merit in the application,
the same is dismissed.
( Anjana Prakash, J.)
S.Ali