High Court Patna High Court - Orders

Dinakar Mahto @ Dinakar Kushwaha vs State Of Bihar on 28 September, 2011

Patna High Court – Orders
Dinakar Mahto @ Dinakar Kushwaha vs State Of Bihar on 28 September, 2011
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                        Criminal Miscellaneous No.47767 of 2008
                          Dinakar Mahto @ Dinakar Kushwaha
                                           Versus
                                     State Of Bihar
                              ----------------------------------

3 28.9.2011 Heard learned counsel for the parties.

Only injuries are on head also that has

been made ground for constituting offence under

section 307 IPC also without pointing out any

material that repeatedly injuries on head were

caused resulting grievous injuries is not taken

to interfere with the impugned order 20.2.2008

taking cognizance in conection with Ghorasahan

(Jitana) P.S. Case No. 124/2007.

Accordingly, this application stands

dismissed.

AI                                                 ( Mandhata Singh, J.)