IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.16304 of 2010
1. ANIL SINGH, SON OF GOBARDHAN SINGH
2. UMESH SINGH, SON OF BALIRAM SINGH
3. BALIRAM SINGH, SON OF RAMTA SINGH
4. GOBARDHAN SINGH, SON OF RAM NARAIN SINGH
ALL RESIDENTS OF VILLAGE-SANSI, P.S. CHENARI, DISTT.
ROHTAS.
5. PRITHVI SINGH, SON OF KULBANSH SINGH
6. KULBANSH SINGH, SON OF LATE KHAKHANU SINGH
BOTH RESIDENT OF VILLAGE - MORKAP, P.S. SHEOSAGAR
(BADDI), DISTT. ROHTAS.
---- PETITIONERS.
Versus
1. THE STATE OF BIHAR
2. NATHUNI SINGH, SON OF LATE BHIKHARI SINGH, RESIDENT
OF VILLAGE BARUI, P.S. DARIGAON, DISTT. ROHTAS.
----- OPPOSITE PARTIES.
-----------
2. 06.10.2010 Heard the parties.
The petitioners are aggrieved by the order dated
7.4.2010 passed by Additional Sessions Judge, F.T.C.-V,
Rohtas at Sasaram in Sessions Trial No. 85 of 2007 arising
out of Sasaram (Darigaon) P.S. Case No. 105 of 2004 by
which he has refused to discharge the petitioners from the
liability of a case instituted under Section 302 of the Indian
Penal Code.
The order impugned is well reasoned and calls for
no interference.
The application is dismissed.
( Anjana Prakash, J. )
S.Ali