IN THE HIGH COUR T OF JUDICATURE AT PATNA
Cr.Misc. No.24204 of 2011
Avinas Kumar @ Pinku Kumar
Versus
The State Of Bihar
-----------
2 12-10-2011 Heard learned counsel for the petitioner as well
as learned A.P.P.
After going through the order impugned, for the
present, I do not see any illegality / impropriety in the
same which has been passed by learned lower court
directing the petitioner to face trial, and accordingly the
petition is found to be devoid of merit and is accordingly
dismissed.
However it will be open to the petitioner to raise
the points at an appropriate stage of the trial.
PN (Aditya Kumar Trivedi, J.)