IN THE HIGH COUR T OF JUDICATURE AT PATNA
Cr.Misc. No.41609 of 2008
Baban Yadav @ Baban Singh .
Versus
State Of Bihar & Anr .
with
Cr.Misc. No.41631 of 2008
Jai Mandal Yadav @ Jai Mangal Singh Yadav .
Versus
State Of Bihar & Anr .
-----------
02. 26.07.2011 This is an application for quashing the order dated
25.4.2007 passed by Additional Sessions Judge, F.T.C.-IInd, Ara in S.
T. No.305 of 2007 by which petition for discharge of the petitioner has
been rejected.
Heard learned counsel for the petitioners and the State.
Learned counsel appearing on behalf of the petitioners
submits that having similar allegation co-accused Subodh Kumar
Thakur and Others approached this court vide Cr. Misc. No.45829 of
2006 and other Criminal Miscellaneous Petition, their petition is
admitted for hearing with the stay of hearing of the proceeding.
After hearing learned counsel of both sides and considering
the facts stated therein, the application is admitted for hearing.
Further proceeding in the court below only against the
petitioners of Cr. Misc. No.41609 of 2008 with Cr. Misc. No.41631 of
2008 shall remain stayed till the hearing of the petition or till any order
to that effect is passed and communicated to the court below in
connection with Complaint Case No.1497C of 2004 pending in the court
of the Additional Sessions Judge, F.T.C.-II, Ara in S. T. No.305 of
2007.
Vikash (Mandhata Singh, J.)
2