Patna High Court – Orders
Ram Briksha Sahani &Amp; Anr vs State Of Bihar on 17 June, 2010
IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.20544 of 2010
RAM BRIKSHA SAHANI & ANR
Versus
STATE OF BIHAR
-----------
2. 17.6.2010 Heard learned counsel for the petitioners
and the State.
Considering the nature of allegations under
Sections 336, 379 and 34 of the Penal Code, prayer of
co-accused with common allegations have been
rejected in Cr. Misc. No. 3039 of 2008, this Court
finds no sufficient justification to accord different
preferential treatment to the petitioners.
The application is dismissed.
P. Kumar (Navin Sinha, J.)