High Court Patna High Court - Orders

Binod Kumar Sah vs State Of Bihar on 28 January, 2011

Patna High Court – Orders
Binod Kumar Sah vs State Of Bihar on 28 January, 2011
          IN THE HIGH COURT OF JUDICATURE AT PATNA
                    Cr.Misc. No.18391 of 2010
BINOD KUMAR SAH, S/o Sri Sukhdeo Sah, R/o Village-Purkhauli, P.S. Lalganj,
                          District-Vaishali.
                               Versus
                       THE STATE OF BIHAR
                              -----------

02. 28.01.2011 Heard the parties.

The petitioner prays for quashing of the order

dated 27.04.2010 passed by the Additional Sessions

Judge, F.T.C.-IV, Muzaffarpur passed in S.Tr. No. 101 of

2008 by which he has refused to discharge the petitioner.

On going through the facts of the case, I find

that the petitioner is named in the First Information

Report as one of the participants of the occurrence and,

therefore, there was no reason to discharge him. In view of

such, the application is dismissed.

(Anjana Prakash, J.)
Vikash/-