IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.18391 of 2010
BINOD KUMAR SAH, S/o Sri Sukhdeo Sah, R/o Village-Purkhauli, P.S. Lalganj,
District-Vaishali.
Versus
THE STATE OF BIHAR
-----------
02. 28.01.2011 Heard the parties.
The petitioner prays for quashing of the order
dated 27.04.2010 passed by the Additional Sessions
Judge, F.T.C.-IV, Muzaffarpur passed in S.Tr. No. 101 of
2008 by which he has refused to discharge the petitioner.
On going through the facts of the case, I find
that the petitioner is named in the First Information
Report as one of the participants of the occurrence and,
therefore, there was no reason to discharge him. In view of
such, the application is dismissed.
(Anjana Prakash, J.)
Vikash/-