High Court Patna High Court - Orders

Ashok Kumar Sharan & Anr vs The State Of Bihar on 30 June, 2011

Patna High Court – Orders
Ashok Kumar Sharan & Anr vs The State Of Bihar on 30 June, 2011
                      IN THE HIGH COURT OF JUDICATURE AT PATNA
                                   Cr.Misc. No.32312 of 2008

    1) Ashok Kumar Sharan, son of Late Sri Anjani Kumar Sharan,
    2) Smt. Anita Saran, wife of Ashok Kumar Sharan, Mohalla Maripur, PS Kazi
       Mohammadpur, Dist. Muzaffarpur.
                                              Vs
                                      The State of Bihar.

2      30.6.2011

Heard the parties.

This application has been filed for quashing the order,

dated 18.6.2008 passed by the Addl. Sessions Judge, FTC III,

Muzaffarpur in S.T. No. 540/2003 by which the application for

discharge has been rejected.

The main question in this case is that section 307 of

the Penal Code would not apply as the injuries are simple in

nature.

All these aspects of the matter shall be considered by

the trial court on evaluating the evidence, the medical report and

the manner of occurrence.

This court finds no reason to interfere with the

impugned order. This application is dismissed.

         haque                                              ( Sheema Ali Khan, J.)