IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.28783 of 2010
1. MD. SAHABUDDIN @ MD. SAHAUDDIN, S/o Md. Fazla Karim.
2. Sajela Khatoon, W/o Md. Sahabuddin.
3. Md. Majhar, S/o Raja Ansari.
4. Jameela Khatoon, W/o Md. Raja Ansari, R/o Village-Pirakpur,
P.S.-Bochha, Dist.-Muzaffarpur.
Versus
1. THE STATE OF BIHAR.
2. Raushan Ara, D/o Md. Iliyas Sakin Dahipen, Mohanpur,
P.S.-Bochaha, Distt.-Muzaffarpur.
-----------
02. 28.10.2010 The petitioners have sought quashing of the
order dated 19.05.2010 passed by Additional Sessions
Judge, F.T.C.-IV, Muzaffarpur in S.Tr. No. 380 of 2006 by
which he has rejected the prayer of the petitioners for
discharge.
The petitioners have sought discharge on the
ground that no offence under Section 376/34 IPC is made
out in the facts of the case.
However, I am unable to appreciate the factual
aspects of the case for discharge of the petitioner. In view
of such, this application is dismissed.
(Anjana Prakash, J.)
Vikash/-