IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.5901 of 2010
DINESH MEHTA & ORS
Versus
STATE OF BIHAR
-----------
6. 23.8.2010 By an order dated 30.7.2010 the Chief Judicial
Magistrate, Araria was only directed to take necessary steps for
commitment of the case u/s.323 Cr.P.C. since in the facts of the
case no offence u/s.302 I.P.C. is made out.
In view of such, no further direction is required.
Let this order be communicated to the Sessions Judge,
Purnea as well as the Chief Judicial Magistrate, Araria for
information.
( Anjana Prakash, J. )
Narendra/