IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.9817 of 2010
RAJESH KUMAR @ RAJU S/O GAGANDEO SINGH R/O VILLAGE PAUNI
HASANPUR, P.S. VAISHALI, DISTRICT VAISHALI ..... PETITIONER
Versus
1. THE STATE OF BIHAR
2. RAM NARESH SINGH S/O RAM LACHHAN SINGH OF VILLAGE
PAUNI HASANPUR, P.S. VAISHALI, DISTRICT VAISHALI
..... OPPOSITE PARTIES
-----------
2. 3.12.2010 The petitioner has sought quashing of the order
dated 4.2.2010 passed by the A.D.J., Fast Track Court No.3,
Vaishali at Hajipur in Sessions Trial No.227 of 2009 arising
out of Vaishali P.S. case No.24 of 1989, by which he has
refused to discharge the petitioner.
The Counsel for the petitioner submits that in the
facts of the case no offence whatsoever u/s.307 I.P.C. is
made out.
Considering that if no material is found against the
petitioner warranting trial u/s.307 I.P.C., the charge can be
amended at any stage, I am not inclined to entertain the
application.
The application is dismissed.
Narendra/ ( Anjana Prakash, J. )