High Court Patna High Court - Orders

Satyendra Kumar &Amp; Ors vs State Of Bihar &Amp; Anr on 11 February, 2011

Patna High Court – Orders
Satyendra Kumar &Amp; Ors vs State Of Bihar &Amp; Anr on 11 February, 2011
                          IN THE HIGH COURT OF JUDICATURE AT PATNA
                                      Cr.Misc. No.19131 of 2010
                  1.   SATYENDRA KUMAR SON OF RAJENDRA PRASAD
                  2.   DHARMENDRA KUMAR SON OF RAJENDRA PRASAD
                  3.   JITENDRA KUMAR SON OF RAJENDRA PRASAD, ALL
                       RESIDENT OF VILLAGE FATEH TOLA, POLIE STATION
                       TURKAULIA, DISTRICT EAST CHAMPARAN .... PETITIONERS
                                                   Versus
                  1.    THE STATE OF BIHAR
                  2.    LOKESH KUMAR SON OF LALITA PRASAD LALIT, RESIDENT
                        OF AZADNAGAR, BALUA TOL, POLICE STATION MOTIHARI,
                        DISTRICT EAST CHAMPARAN              ....OPPOSITE PARTIES
                                                 -----------

2. 11.2.2011 The petitioners have sought quashing of the order

dated 16.3.2010 passed by the Additional Sessions Judge, Fast

Track Court No.2, Motihari in Sessions Trial No.335 of 2007, by

which he has refused an application u/ss.227 and 228 Cr.P.C.

The Counsel for the petitioners submits that there is

counter version of this occurrence as also that the injury was

caused on a non-vital part and the first information report is

unduly delayed, for which they had no valid explanation.

However, considering that there is allegation against

the petitioners of being part of the group which had assaulted

the injured and these finer aspects of the case cannot be

looked into at the stage of charge, I find no merit in the

application. The same is dismissed.

Narendra/                                     ( Anjana Prakash, J. )