IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr. Misc. No.8218 of 2009
1. NUTAN SINGH son of Pannalal Singh, Resident of village- Pansalva, P.S.
Beldaur, District- Khagaria,
2. Vidaya Nand Singh @ Vikesh Kumar S/o Pannalal Singh, Resident of village-
Pansalva, P.S. Beldaur, District- Khagaria,
3. Sunil Singh son of Kapildeo Singh Resident of village- Naya Nagar Banni,
P.S.- Gogari, District- Khagaria,
4. Bhima Singh son of Jagdish Singh, Resident of village- Ballav Janas, P.S.
Gogari (Mahesh Khunt),District- Khagaria,
5. Veer Singh son of Late Dhana Singh, Resident of village- Naya Nagar Banni,
P.S. Gogari (Mahesh Khunt),District- Khagaria,
6. Upendra Singh son of Dhana Singh, Resident of village- Naya Nagar Banni,
P.S. Gogari (Mahesh Khunt),District- Khagaria,
7. Sanjeev Kumar @ Mangra son of Kapildeo Singh, Resident of village- Naya
Nagar Banni, P.S. Gogari (Mahesh Khunt),District- Khagaria
....Petitioners
Versus
THE STATE OF BIHAR ... OP
-----------
2/ 25.08.2010 No one appears for the petitioners.
The petitioners are aggrieved by the order dated
28.1.2009 passed by the Additional Sessions Judge-cum- Fast Track
Court No. III, Khagaria, in S.C. No.575 of 2008, by which he has
refused to discharge the petitioners from the liability of the present
trial.
Considering that the order impugned is well reasoned
which calls for no interference by this court, the application is
dismissed.
JA/- (Anjana Prakash, J.)