IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.18514 of 2002
BAHAB & ORS
Versus
STATE OF BIHAR
-----------
3. 19.8.2010. None appears on repeated calls.
Perused the FIR as also the order which
is quite detailed taking into account all
aspects of the investigation report and thereby
taking cognizance of offences under Sections 395
and 412 of the IPC and putting the accused
persons sent up for trial, on the trial of the
case. At the same time, the learned C.J.M.,
Araria was discharging those persons who had
simply been suspected to have committed the
offence. The order appears quite reasoned and
based on materials, considering which the
petition appears of no merit. The same is
dismissed. Let the L.C.R. be sent to the court
below immediately.
( Dharnidhar Jha, J. )
B.Kr.