IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.47767 of 2008
Dinakar Mahto @ Dinakar Kushwaha
Versus
State Of Bihar
----------------------------------
3 28.9.2011 Heard learned counsel for the parties.
Only injuries are on head also that has
been made ground for constituting offence under
section 307 IPC also without pointing out any
material that repeatedly injuries on head were
caused resulting grievous injuries is not taken
to interfere with the impugned order 20.2.2008
taking cognizance in conection with Ghorasahan
(Jitana) P.S. Case No. 124/2007.
Accordingly, this application stands
dismissed.
AI ( Mandhata Singh, J.)