Patna High Court – Orders
Bhola Rai vs State Of Bihar on 26 July, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.40270 of 2008
Bhola Rai, Son of Ramswarath Rai, Resident of village Vijaiya, PS Mansoorchak, District
Begusarai ---- Petitioner
Versus
State Of Bihar ---- Opposite Party
-----------
2 26.7.2011 This application has been filed challenging the order
5.9.2008 refusing to discharge the petitioner in Sessions Trial No. 496
of 2008.
Learned counsel for the petitioner submits that the case does
not amount to one under Section 302 of the Indian Penal Code. It is
submitted that the victim was treated in the hospital for 15 days and he
died after he returned home due to relapse.
These aspects of the matter will be considered by the Court
below during the trial.
This application is dismissed.
Sanjay (Sheema Ali Khan, J.)