High Court Patna High Court - Orders

Uday Kumar Gupta vs State Of Bihar &Amp; Anr on 1 December, 2010

Patna High Court – Orders
Uday Kumar Gupta vs State Of Bihar &Amp; Anr on 1 December, 2010
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                             Cr.Misc. No.8534 of 2010
       UDAY KUMAR GUPTA
                                      Versus
     1. STATE OF BIHAR
     2. ARJUN PODDAR S/O LATE BISHWANATH PODDAR,                    R/O    VILLAGE-
        JAMALPUR, BAZAAR, P.S. GOGRI, DISTT. KHAGARIA.
                                  -----------

2. 01.12.2010 Heard the parties.

The petitioner has sought quashing of

the order dated 10.2.2010 passed in Sessions

Case No. 392/2009, by which the Additional

Sessions Judge, F.T.C. V, Khagaria has refused to

discharge the petitioner in a case instituted under

Section 302 I.P.C.

The contention of the petitioner is that

the petitioner was not named in the First

Information Report nor was charge sheeted

initially but on further investigation he was charge

sheeted since there was an allegation against him

that he was a conspirator.

Considering that even grave suspicion

is enough to put the accused on trial, I am not

inclined to interfere in the matter.

The application is dismissed.

         Fahad.                                  ( Anjana Prakash, J. )