High Court Patna High Court - Orders

Aurangjeb & Ors vs State Of Bihar on 15 July, 2011

Patna High Court – Orders
Aurangjeb & Ors vs State Of Bihar on 15 July, 2011
                 IN THE HIGH COUR T OF JUDICATURE AT PATNA
                              Cr.Misc. No.37488 of 2008
                                    Aurangjeb & Ors
                                           Versus
                                      State Of Bihar
                                         -----------

2 15.07.2011 Heard learned counsel for the petitioners and learned

counsel for the State.

Petitioners have challenged the order dated 22.11.2007 by

which the Court taking cognizance under Section 341, 323, 307, 379 of

the I.P.C.

It is submitted on behalf of the petitioners that they are

student of medical and engineering colleges. It is submitted that the

names have been included in the F.I.R without there being any material

against them.

The court on perusal of the F.I.R and case diary has came to

the conclusion on a prima facie case is made out against the petitioners.

Considering aspect of the matter, I am not inclined to intervene

in the impugned order.

This application is dismissed.

     Prakash                                                   (Sheema Ali Khan, J)