IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.48047 of 2008
Nagendra Pd. Singh @ Nago Singh, son of Late Choudhary Singh, village Diha, PS Sahebpur
Kamal, District Begusarai - Petitioner.
Versus
State Of Bihar
-----------
2 5.8.2011 Heard learned counsel for the petitioner and the
counsel appearing on behalf of the State.
This application has been filed for quashing the order,
dated 10.9.2008 passed in S.T. No. 169/2006 by the Additional
Sessions Judge, FTC V, Begusarai by which the court has refused
to discharge the petitioner.
The argument advanced on behalf of the petitioner is
that the injury report does not support the oral evidence.
All these aspects can only be considered during the
trial after evidence is taken in this case. This application is
dismissed.
haque ( Sheema Ali Khan, J.)