High Court Patna High Court - Orders

Om Prakash Agrawal &Amp; Anr vs State Of Bihar on 19 April, 2011

Patna High Court – Orders
Om Prakash Agrawal &Amp; Anr vs State Of Bihar on 19 April, 2011
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                        Cr.Misc. No.18125 of 2008
                         OM PRAKASH AGRAWAL & ANR
                                  Versus
                              STATE OF BIHAR
                               -----------

2 19.04.2011 Heard learned counsels for the petitioner and

the State.

A supplementary affidavit has been filed on

behalf of the petitioner stating therein to the effect that

after the impugned order the Court below has framed the

charges on 12th April, 2010, however, no witness has been

examined after the framing of the charges.

Learned counsel for the State submits that the

prayer of the petitioner that no offence is made out under

sections 103 & 104 of the Trade & Merchandise Act, the

matter is before the trial Court for consideration and if

need be there is also provision for altering the charge.

Considering the facts and circumstances of the

case as also the impugned order and further development

that the charge has been framed, it will be open for the

petitioner, if so advised, to make proper application with

regard to his grievances that no offence is made out under

sections 103 & 104 of the Trade & Merchandise Act.

The writ application accordingly stands disposed

of.

    Manish/-                                  ( Shailesh Kumar Sinha,J.)