High Court Patna High Court - Orders

Asha Devi vs State Of Bihar on 8 March, 2011

Patna High Court – Orders
Asha Devi vs State Of Bihar on 8 March, 2011
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                             Cr.Misc. No.37647 of 2010
     1. HARISHCHANDRA JHA S/O DEVNANDAN JHA
     2. RATNESH JHA S/O HARISHCHANDRA JHA
     3. RAJAN JHA S/O HARISHCHANDRA JHA
        ALL R/O VILLAGE- REPURA, P.S.- SAKRA, DISTRICT- MUZAFFARPUR
                                                      ..................... Petitioners
                                     Versus
        THE STATE OF BIHAR
                                                        ............. Opposite Party
                                       with
                            Cr.Misc. No.37649 of 2010
         ASHA DEVI W/O HARISHCHANDRA JHA R/O VILLAGE- REPURA, P.S.- SAKRA,
         DISTRICT- MUZAFFARPUR
                                                     .................. Petitioner
                                  Versus
         THE STATE OF BIHAR
                                                    ............. Opposite Party
                                 -----------

2. 08.03.2011 Heard the parties.

The petitioners have sought quashing of the order

dated 21.12.2008 passed by Additional Session Judge, F.T.C.-4,

Muzaffarpur, by which he refused to discharge the petitioners in

Sessions Trial No. 31 of 2010.

It has been submitted that during investigation it had

transpired that the deceased had committed suicide on account of

depression for not having been invited his brother’s wedding and the

entire case is malicious.

However, since at the stage of framing of charge no

court can hold mini trial and even strong suspicion is enough to put

an accused on trial. I am not inclined to interfere in the matter.

The application is dismissed.

Fahad.                                    ( Anjana Prakash, J. )