High Court Patna High Court - Orders

Sukhal Sharma vs The State Of Bihar on 24 January, 2011

Patna High Court – Orders
Sukhal Sharma vs The State Of Bihar on 24 January, 2011
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                           CR. REV. No.738 of 2009
                   SUKHAL SHARMA
                                      ...PETITIONER
                                 Versus
                   THE STATE OF BIHAR
                                      ...OPPOSITE PARTY
                                         -----------

02. 24.01.2011 The petitioner is aggrieved by order dated

17.02.2009, passed by Addl. Sessions Judge, Bagaha in S.Tr.

No.33/08, whereby the application preferred by the petitioner

seeking discharge under section 227 Cr.P.C. has been

considered and rejected. Learned court below has referred to

several paragraphs of the case diary in order to record its finding

that there is sufficient materials on records justifying framing of

charge under diverse section of the Penal Code including

section 307 IPC.

This Court on perusal of the order impugned and the

pleadings made in the application is satisfied that no illegality,

much less patent illegally has been committed by learned court

below in denying the relief prayed for by the petitioner.

There is no merit in this application which is

accordingly dismissed.

( Kishore K. Mandal )
hr