IN THE HIGH COURT OF JUDICATURE AT PATNA
CR.MISC. NO.40198 OF 2008
CHATRUBHUJ MAHTON, SON OF KAMO MAHTON @ KAMESHWAR RAI,
RESIDENT OF VILLAGE TULSIPUR, POLICE STATION BEGUSARAI MUFASSIL,
DISTRICT BEGUSARAI ......................................PETITIONER
VERSUS
1. THE STATE OF BIHAR
2. MD. SHOBRATI, SON OF MD. MUSO, RESIDENT OF VILLAGE TULSIPUR,
POLICE STATION MUFASSIL, DISTRICT BEGUSARAI
.................................................................................OPPOSITE PARTIES
**********
2 25/07/2011 Heard Counsel for the petitioner and the A.P.P.
appearing on behalf of the State.
On perusal of the order refusing to discharge
the petitioner, this Court comes to the conclusion that
there is no illegality in the impugned order.
The Court has to examine whether a prima
facie is made out against the accused persons. There is
direct allegation against the petitioner for kidnapping the
wife and children of the informant.
Under the circumstances aforesaid, this Court
finds no reason to interfere with the order impugned.
This application is dismissed.
Anand ( Sheema Ali Khan, J.)