High Court Patna High Court - Orders

Arun Kumar Verma &Amp; Anr vs The State Of Bihar &Amp; Anr on 17 September, 2010

Patna High Court – Orders
Arun Kumar Verma &Amp; Anr vs The State Of Bihar &Amp; Anr on 17 September, 2010
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                               Cr.Misc. No.33156 of 2010
                              ARUN KUMAR VERMA & ANR
                                            Versus
                              THE STATE OF BIHAR & ANR
                                          -----------

02. 17.09.2010 The present application has been filed for

rehearing Cr. Misc. No. 5648 of 2008 which was

dismissed on 05.05.2010 on the ground that a wrong

submission was made on behalf of the O.P. No. 2 that

charges have already been framed, though still

charges have not been framed.

Since the order taking cognizance is of

23.11.2007, hence I am not inclined to interfere in the

matter. The application stands dismissed.

However, learned Court below will be at

liberty to decide the discharge application keeping in

mind that the quashing application of the petitioner

was disposed of without considering the merits of the

case and without being prejudiced by the present

order of this Court.

( Dinesh Kumar Singh, J.)
Shageer