High Court Patna High Court - Orders

Chandra Mani Yadav &Amp; Ors vs The State Of Bihar &Amp; Ors on 9 February, 2011

Patna High Court – Orders
Chandra Mani Yadav &Amp; Ors vs The State Of Bihar &Amp; Ors on 9 February, 2011
                      IN THE HIGH COURT OF JUDICATURE AT PATNA
                                   Cr.Misc. No.18971 of 2010
                                  1. CHANDRA MANI YADAV
                                       2. SURAJ YADAV
                BOTH SONS OF LATE SIYA SARAN YADAV
                3. AMAR YADAV
                4. KUNWAR YADAV @ KUNWAR SINGH YADAV
                5. BHOLA YADAV
                6. SHANKER YADAV
                     3 TO 6 ALL SONS OF CHANDRA MANI YADAV.
                7. CHANDESHWAR YADAV, SON OF LATE VEERU YADAV
                ALL RESIDENTS OF PATUANA, P.S. BIHAR, DISTT. NALANDA
                                                          ------- PETITIONERS.
                                               Versus
               1. THE STATE OF BIHAR
               2. UGRASEN NATH
               3. DHARAM SEN KUMAR
               BOTH SONS OF LATE RAM CHALITRA PRASAD, RESIDENT OF
               VILLAGE PATUANA, P.S. BIHAR, DISTT. NALANDA.
                                                         ------- OPPOSITE PARTIES.
                                             -----------

2. 09.02.2011 Heard the parties.

The petitioners have prayed for quashing of the

order dated 6.3.2010 passed by the 4th Additional Sessions

Judge, Nalanda, Bihar Sharif, in Sessions Trial No. 535 of 2009

by which he has refused to discharge the petitioners and

summoned them for framing of charge.

On going through the order impugned, I find that the

court has considered the merits appearing against the accused

persons and, therefore, there was no justification for their

discharge.

In view of such, finding no merit in the application,

the same is dismissed.

( Anjana Prakash, J.)
S.Ali